High Court Patna High Court - Orders

Dilip Ram vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Dilip Ram vs The State Of Bihar on 25 October, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.33879 of 2011

                    Dilip Ram, Son of Laxmi Ram, resident of
                    Village Teusa, P.S. Atri, District Gaya.
                                                                         ---------- Petitioner
                                          Versus
                    The State Of Bihar
                                                                      -------- Opposite Party
                                         -----------

02/- 25.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Sections

498(A), 304(B)/34 of the Indian Penal Code, is one of the named

accused in this complaint case relating to killing of daughter of the

complainant in her in-laws family by them.

Submission is that petitioner has got no concern with

them and there is absolutely nothing mentioned in the complaint

petition, even about the reasons for which he has been named.

Taking into consideration the above, in the event of his

arrest/surrender before the court below within four weeks, let the

above named petitioner be enlarged on bail on furnishing bail-bond of

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

each to the satisfaction of Judicial Magistrate, 1st Class, Gaya, in

connection with Complaint Case No. 1610 of 2008 (Trial No. 2105 of

2009 / 2223 of 2011), subject to condition laid down under Section

438(2) of the Criminal Procedure Code with additional condition to

remain physically present before the court below on each and every

date at least for one year or till disposal of the case, whichever is
2

earlier, in case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)