High Court Patna High Court - Orders

Mahto Singh & Anr. vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Mahto Singh & Anr. vs The State Of Bihar on 15 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31239 of 2011
                  1. Mahto Singh, Son of Late Garbhu Singh.
                  2. Sunil Singh, Son of Late Balram Singh.
                       Both residents of village-Sarokh, P.S.-Sajour, District-Bhagalpur.

                                          Versus
                                     The State of Bihar
                                         -----------

2. 15.09.2011 Heard learned counsel for petitioners and learned counsel

appearing for the State.

The petitioners apprehend their arrest in connection with a

case registered for the offence under Sections 304B, 201/34 of the

Indian Penal Code.

It is submitted on behalf of the petitioners that it would be

apparent from the F.I.R. itself that they are not related in any manner

to the husband of the deceased.

In the F.I.R. itself, it is alleged that they being co-villagers

helped in disposing of the dead body. Thus, it is submitted that

ingredients of offence under Section 304B of the Indian Penal Code

would not be attracted as against them. They simply participated in the

cremation being co-villagers and that cannot be deemed to be an

offence punishable under Section 201 of the penal code. Even,

otherwise Section 201 IPC is bailable in nature.

Taking into consideration the fact that the petitioners are not

related to the husband of the victim and it is not alleged that they

participated in murder of the victim, let the petitioners, namely, (i)

Mahto Singh and (ii) Sunil Singh in the event of their arrest or

surrender before the Court below within a period of four weeks from
2

the date of receipt/communication of this order, be released on bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand only) with two

sureties of the like amount each to the satisfaction of the learned Chief

Judicial Magistrate, Bhagalpur in connection with Shahkund (Sajour)

P.S. Case No. 136 of 2011 subject to the conditions as laid down under

Section 438(2) Cr. P.C.

Sanjeet                                 (Ashwani Kumar Singh, J.)