High Court Patna High Court - Orders

Benesh Kumar Sharma vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Benesh Kumar Sharma vs The State Of Bihar on 26 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.27472 of 2011
                                      Benesh Kumar Sharma
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02. 26.08.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

On the day of occurrence, husband was reported

beating the deceased, which was informed through her

(deceased’s) mobile to the informant, thereafter, she

committed suicide. Coupled had three issues from their

wedding. F. I. R. is clear that petitioner was in habit to beat

his wife, but was apologizing also and in that case petitioner

remained in custody since 07.12.2010.

Accordingly, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to

the satisfaction of the Addl. Sessions Judge-IV, Patna in

connection with S. Tr. No. 391 of 2011 arising out of

Patliputra P. S. Case No.210 of 2010.

Vikash                                                 (Mandhata Singh, J.)