High Court Patna High Court - Orders

Pankaj Pandit vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Pankaj Pandit vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36595 of 2010
                                    PANKAJ PANDIT
                                           Versus
                                    STATE OF BIHAR

3   10.12.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner seeks his bail in connection with Manpur P.S.

Case No. 81 of 2009 registered under section 304B/34 of the

Indian Penal Code.

Petitioner is husband of the deceased. It is obvious from

case diary that in course of investigation, two sets of witnesses

were examined. One set of witnesses has stated that the deceased

committed suicide on account of quarrel which had taken place

between her as well as her mother-in-law prior to the alleged

occurrence. Second set of witnesses has stated that she was done

to death by her in-laws on account of illegal dowry demand.

Admittedly, the mother-in-law against whom there is some

allegation, has already been granted bail by another Bench of this

court vide order dated 06.05.2010 passed in Cr. Misc. No. 14285 of

2010.

Accordingly, the petitioner, namely, Pankaj Pandit is

directed to be released on bail on furnishing bail bond of Rs

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

in connection with Manpur P.S. Case No. 81 of 2009 to the

satisfaction of Chief Judicial Magistrate, Nalanda at Bihar Sharif.

         AKV/-                             (Hemant Kumar Srivastava,J.)