High Court Jharkhand High Court

Debdas Gope vs State Of Jharkhand on 18 November, 2011

Jharkhand High Court
Debdas Gope vs State Of Jharkhand on 18 November, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.7795 of 2011

          Debdas Gope                                    .....   Petitioner
                                     Versus
          The State of Jharkhand                         ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :      Mr. P.A.S. Pati
          For the State              :      A. P.P.

                                  -----
2/18.11.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 306 of
the Indian Penal Code in connection with Rajnagar P.S. Case no.21 of 2011,
corresponding to G.R. No.459 of 2011.

Petitioner is the husband of the deceased and from the FIR it appears that
the deceased and the petitioner were married about 13 years ago. It also appears
from the FIR that there was quarrel between the wife and the husband and due to
which it appears that the deceased had committed suicide.

From the impugned order, it appears that the witnesses have stated that
the occurrence had taken place in absence of the petitioner.

In the facts and circumstances of the case, I am inclined to release the
petitioner on bail. Accordingly, the petitioner Debdas Gope is directed to be
released on bail, on furnishing bail bond of Rs.10,000/- (Rupees Ten Thousand)
with two sureties of like amount each to the satisfaction of learned Chief Judicial
Magistrate, Seraikella, in connection with Rajnagar P.S. Case no.21 of 2011,
corresponding to G.R. No.459 of 2011.

(H. C. Mishra, J)
R.Kumar