IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1398 of 2011
DHARMBIR CHAUHAN
Versus
THE STATE OF BIHAR
-----------
03/ 31.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Although the petitioner is husband of the deceased but
learned counsel for the petitioner drew my attention towards the
contents of the fardbeyan of the informant and submitted that father
of the petitioner wanted to establish physical relationship with the
deceased and no specific overt-act has been attributed against the
petitioner. It is further contended by him that in course of
investigation, it came to light that the deceased committed suicide.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let petitioner, Dharmbir Chauhan, be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl. Chief
Judicial Magistrate, Hilsa, Nalanda in Chandi P.S Case no. 143/2010.
shahid (Hemant Kumar Srivastava,J)