High Court Patna High Court - Orders

Suray Deo Ram vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Suray Deo Ram vs The State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.4475 of 2011
                                      SURAY DEO RAM
                                              Versus
                                      The State Of Bihar
                                            -----------

4 12-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Being husband of the deceased, the petitioner is in

jail custody since 24.08.2010 in a case under sections-302,

201/34 of the Indian Penal Code. Admittedly, the marriage of the

deceased had taken place 20 years ago with the petitioner.

Although there is allegation that the petitioner wanted to marry

with another woman and that was the reason, he committed

murder of the deceased but admittedly, the case has not been

registered under section-304B of the Indian Penal Code in which

the burden lies upon the accused to prove his innocence. So,

considering the facts and circumstances of the case as well as

submission of the parties, let the petitioner, Suray Deo Ram be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Jay Nagar P.S. Case No. 161 of 2010 to the

satisfaction of Chief Judicial Magistrate, Madhubani.

AKV/-                                            ( Hemant Kumar Srivastava,J.)