High Court Patna High Court - Orders

Ankit Kumar Dikshit vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Ankit Kumar Dikshit vs The State Of Bihar on 13 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.7688 of 2011
                                  ANKIT KUMAR DIKSHIT
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 13.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is husband of the deceased and as per fardbeyan

of the informant itself, the informant came to know about incident

from the petitioner. Furthermore, it would appear from perusal of the

fardbeyan of the informant that the deceased was got admitted in

hospital by the petitioner and she died after eight days of the alleged

occurrence and thereafter the instant case was registered.

Learned counsel for the petitioner points out that the

informant lodged the present case under some mis-conception and

when he came to know about the real fact, he filed a petition before

the learned court below mentioning about innocence of the petitioner

and his other family members.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

AnkitKumar Dikshit, be released on bail on furnishing bail bonds of

Rs 10,000/- with two sureties of the like amount each to the

satisfaction of Sri S.K. Mishra, Judicial Magistrate, Ist Class,

Patnacity in Malsalami P.S. Case no. 150/2010.

      shahid                                                (Hemant Kumar Srivastava,J)