High Court Patna High Court - Orders

Amit Kumar Pandey vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Amit Kumar Pandey vs The State Of Bihar on 9 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.16756 of 2011
                                      Amit Kumar Pandey
                                             Versus
                                      The State Of Bihar
                                           ---------

04/ 09.09.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner being husband of the deceased is in jail custody

since 29.1.2011 in a case registered under sections 304B, 201/34 of

the IPC.

The contention of learned counsel for the petitioner is

that in course of investigation, some witnesses have stated that on

the alleged date of the occurrence, they heard cry of the petitioner

and when they reached at the house of the petitioner they were

informed by the petitioner that his wife had been caught in fire and

thereafter the petitioner took his wife to Hathua hospital from

where she was referred to Burn hospital, Patna for better treatment.

It is also pointed out by him that in course of investigation, the

Investigating officer verified the aforesaid fact and the Investigating

officer has specifically written at para 56 of the case diary that the

deceased was taken to Hathua hospital. It is also contended by him

that the petitioner is an employee of the air force and, as a matter of

fact, the deceased was caught in fire accidentally and subsequently,

informant has lodged this case with the ulterior motive.

Considering the above stated facts and circumstances as

well as submissions of the parties, particularly, keeping in mind that

the deceased died within seven years of her marriage in other than
2

normal circumstance and there is specific allegation of demand of

dowry, I do not feel it proper to release the petitioner on bail, at

least, at this stage.

Accordingly, the prayer for bail of the petitioner in

connection with Uchakagaon P.S. Case no. 03/2011 pending in the

court of the Chief Judicial Magistrate, Gopalganj stands rejected.

It appears from perusal of the prayer portion of the

petition that case of the petitioner is still pending in the court of the

Chief Judicial Magistrate, Gopalganj. The Chief Judicial

Magistrate, Gopalganj is directed to commit the case of the

petitioner to the court of Sessions in accordance with law within

fifteen days from the date of receipt of this order and after

commitment, the trial court shall conclude the trial of petitioner

within nine months from the date of receipt of record of the

petitioner in his court.

It is made clear that if the trial of the petitioner is not

concluded within the above stated period, the petitioner may renew

his prayer for bail before the learned trial court itself.

shahid                                    (Hemant Kumar Srivastava,J)