IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10822 of 2011
BABAN SINGH
Versus
THE STATE OF BIHAR
-----------
2 25.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the father of the
husband is apprehending his arrest in a case registered
under Sections 304, 498A, 120B and 506 of the Indian
Penal Code.
The accusation is of killing the victim by
burning. It is the case of the accused persons that the
victim died while under treatment in the hospital.
It appears that the accusation was found false
by the police and final form was submitted, but
subsequently, on protest, the cognizance has been taken
in the matter.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
2
with two sureties of the like amount each to the
satisfaction of the learned Judicial Magistrate 1st Class,
Chapra in connection with Manjhi P.S. Case No.
102/2007, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-