IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6388 of 2010
PRAKASH CHAUDHARY, Son of Ramehwar Chaudhary, resident
of Village- Singhauli, P.S. Neemchak Bathani, District-Gaya...Petitioner.
Versus
THE STATE OF BIHAR.............................................Opposite Party.
-----------
5. 30.06.2010. Heard learned counsel for the petioner
and the State.
The petitioner being the husband of the
victim is languishing in jail since
19.11.2009 in a case registered under
Sections 306,201/34 of the Indian Penal Code.
The case of the prosecution is that the
marriage was performed 20 years ago and the
victim was tortured and due to torture she
consumed poison and also administered poison
to the children.
Though from the impugned order, it
appears that the victim has some fractured
injury also but the learned counsel for the
State after going through the case diary
submits that there is no evidence to the
effect that the petitioner assaulted the
victim.
Considering the fact that the case has
been instituted under Section 306 of the
Indian Penal code and the victim was married
20 years prior to the occurrence, let the
petitioner, Prakash Chaudhary, be released on
2
bail on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M., Gaya, in connection with
Neemchak Bathani P.S. Case No. 35 of 2008.
U.K. (Dinesh Kumar Singh,J)