IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2559 of 2011
MD. JALO @ JALO MASIKAR
Versus
THE STATE OF BIHAR
-----------
2 24.2.2011 Heard learned counsel for the petitioner and the State.
The petitioner is an accused in a case under sections
307, 324/34 of the Penal Code to which sections 302, 398A and
406 have been added later.
Learned counsel for the petitioner submits that in
course of investigation the police found the case to be true only
under sections 306 and 498A of the Penal Code. He submits that
in fact the deceased locked herself in the room and set herself
fire. The petitioner does not have any concern with the day to
day affairs of the deceased or her husband as they were living
separately. The petitioner is in custody since 14.2.2010 and the
husband of the deceased is already in custody.
Considering the facts and circumstances of the case,
the petitioner Md. Jalo @ Jalo Masikar is directed to be released
on bail in connection with Jehanabad P.S. Case No.66 of 2010
on furnishing bail bond of Rs.5,000/- with two sureties of the
like amount each to the satisfaction of the Chief Judicial
Magistrate, Jehanabad subject to the condition that he would not
absent himself in the court below for two consecutive dates till
all the non-officials witnesses have been examined.
(S.P.Singh,J)
KHAN
2