High Court Patna High Court - Orders

Anil Singh vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Anil Singh vs The State Of Bihar on 28 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18865 of 2011
                              Anil Singh, S/O-Paramhansh Singh
                                             Versus
                                     The State Of Bihar
                                           -----------

02 28.06.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is elder brother of husband of the

deceased. Admittedly, the marriage of the deceased had taken

place with brother of this petitioner in the year 2009 but

unfortunately, the brother of this petitioner died in the year 2010

in an accident.

The contention of learned counsel for the

petitioner is that, as a matter of fact, after the death of her

husband, deceased became frustrated and being depressed she

committed suicide that is why her dead body was found at

railway track.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

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

satisfaction of Chief Judicial Magistrate, Kaimur at Bhabhua in

connection with Mohania P.S. Case No. 352 of 2010.

        Shahzad                             ( Hemant Kumar Srivastava, J.)