High Court Patna High Court - Orders

Mukesh Das & Anr. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Mukesh Das & Anr. vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36921 of 2011
                        1.Mukesh Das son of Harivallabh Das
                        2.Dashrath Das son of Sukhdeo Das
                          Both are resident of Mahishi Bazar,
                          P.S.-Mahishi, District-Saharsa
                                               Versus
                                       The State of Bihar
                                            -----------

2. 9.11.2011. Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence punishable under section 304B read

with section 34 of the Indian Penal Code.

It is submitted that Pinki Devi, the daughter of the

informant was married to co-accused Dilip Das six years ago. Out of

said wedlock the couple was blessed with a daughter aged about

three years and a son aged about two years. The allegation is that on

the date and time of occurrence i.e. 30.3.2007. The accused persons

killed the victim at Delhi is far from truth. Initially, a complaint was

filed on 16.4.2007 i.e. sixteen days after the alleged date of

occurrence. The same was referred to the police under section

156(3) of the Code of Criminal Procedure and first information

report was registered in Mahisi Police Station on 9.6.2008. The fact

of the matter is that the victim was residing together with her

husband in Delhi. On 29.3.2007 she sustained accidental burn injury

in Delhi. She was immediately taken to L.N.J.P. Hospital where her

statement was recorded in which she had categorically stated that for

the said accident neither her husband nor any one else was

responsible. She died on 3.4.2007 at 2.10 a.m. Her postmortem
2

examination was conducted in the hospital. The hospital also issued

a death certificate. In support of the contention annexures 2 and 3

which are statements of the victim recorded in the hospital and

postmortem report respectively have been annexed. The death

summary has also been brought on record. It is further submitted

that in no circumstance the case would fall under section 304B of

the Indian Penal Code. The petitioner no.1 is nephew of the

deceased whereas petitioner no.2 is brother-in-law of the deceased.

They live at Saharsa whereas the deceased and her husband were

living in Delhi.

Taking into consideration the aforesaid submissions, and

facts and circumstances of the case, let the petitioners named above

in the event of arrest or surrender before the court below within a

period of four weeks from the date of receipt/communication of the

order be released on bail on furnishing bail bonds of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Saharsa in

connection with Mahishi P.S. Case No.59 of 2008 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Md.S.                             ( Ashwani Kumar Singh, J.)