IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5505 of 2011
ASHOK SINGH S/o of Ram Lakhan Singh, resident of village- Dariyapur,
P.S- Parsa Bazar, District- Patna.
Versus
THE STATE OF BIHAR
-----------
2. 17.03.2011 The petitioner is in custody since 3.01.2011 in relation
to Parsa Bazar P.S.Case No. 135 of 2010 instituted under section
302 for allegedly shooting his minor daughter to his death while
she was sleeping in the house.
The informant is the grand- father of the girl as
alleges that some unknown has shot his daughter while his son
was not in the house. It appears that in course of investigation
one Hari Kishore Singh volunteers states that immediately after
the occurrence which took place at about three in the morning,
he had seen petitioner run from the house thereafter the
statement of two or three other villagers who stayed that they
had heard in the village talks that petitioner had committed the
murder as a part of honour killing.
Be that as it may, there does not appear to be any
direct evidence or strong circumstances as against the petitioner,
let the above named petitioner be released on bail on furnishing
bail bond of Rs.10,000/- ( Rupees Ten thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Patna in Parsa Bazar P.S.Case No. 135 of
2010.
Namita ( Navaniti Prasad Singh, J.)