High Court Patna High Court - Orders

Jitendra Sah vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Jitendra Sah vs The State Of Bihar on 11 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.19636 of 2011
                                       JITENDRA SAH
                                            Versus
                                    THE STATE OF BIHAR

2   11-07-2011

Heard learned counsel for the petitioner as well as

learned counsel for the state.

According to prosecution case, the marriage of

deceased had taken place in the year, 2004 and she died in the

year, 2008 and after her death, father of the deceased lodged

Runni Saidpur P.S. Case No. 322 of 2008 against in-laws of the

deceased including the petitioner who happens to be husband

of the deceased.

Admittedly, police after due investigation, submitted

final form in the above-said Runni Saidpur P.S. Case No. 322

of 2008 showing the case as mistake of facts and after that, the

informant filed Protest Petition which was converted into

Complaint Case and after inquiry, the court found the case

prima facie true under sedction-304B of the Indian Penal Code.

Considering the aforesaid facts and circumstances as

well as submission of the parties, let the petitioner, namely,

Jitendra Sah be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each in connection with Complaint Case No. C1-61 of 2010 to

the satisfaction of Shri P.K. Choudhary, Judicial Magistrate, Ist

Class, Sitamarhi.

         AKV/-                              (Hemant Kumar Srivastava,J.)