IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 21147 of 2011
Mirtunjay Mishra
Versus
The State Of Bihar
-----------
3 20.07.2011 Learned counsel for the petitioner submits that charges
having been framed, he has moved the trial Court in view of liberty
granted by this Court by order dated 23.03.2011 in Cr Misc No 5550 of
2011. The petitioner’s wife took poison after 12 years of marriage
allegedly because of domestic violence. While rejecting the bail
application, earlier this Court has given liberty to renew the prayer after
charges are framed. Charges having been framed, petitioner has moved,
as noted above.
In the facts and circumstances of the case, the petitioner
abovenamed is directed to be released on bail on his furnishing bonds of
Rs 10,000/- (Rupees Ten Thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions Judge, Fast Track Court No
VII, Purnea in Sessions Trial No 88 of 2011 arising out of K Hat Police
Station Case No 299 of 2010.
M.E.H./ (Navaniti Prasad Singh)