IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.719 of 2011
SHANKAR SINGH
Versus
THE STATE OF BIHAR
-----------
3 28.03.2011 Heard learned counsels for the petitioner
and for the State.
The petitioner being the brother of the
husband is apprehending his arrest in a case registered
under Sections 302, 201, 364/34 of the Indian Penal
Code.
It is alleged against the entire in-law’s family
including the petitioner that they killed the daughter of
the informant and have also abducted the son of the
deceased.
It is submitted by learned counsel for the
petitioner that son of the deceased is only eye witness,
who subsequently appeared before the police and his
statement under Section 164 Cr.P.C. was recorded to
the effect that his mother commit suicide by hang with
Fan.
Considering the statement of the son of the
victim and the fact that the husband is in jail, let the
petitioner above named 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 C.J.M., Begusarai, in
connection with Samho P.S. Case No. 21 of 2010,
subject to the condition as laid down under Section
438(2) of the Cr.P.C.
Bhardwaj ( Dinesh Kumar Singh,J.)