High Court Patna High Court - Orders

Ranjan Kumar Singh @ Ranjan Kumar vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Ranjan Kumar Singh @ Ranjan Kumar vs State Of Bihar on 7 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.29828 of 2010
       RANJAN KUMAR SINGH @ RANJAN KUMAR @ CHUNNA SINGH
                             Versus
                         STATE OF BIHAR
                          -----------

3 07.10.2010 Heard learned counsel appearing on behalf

of the petitioner and the learned counsel

appearing on behalf of the State.

Petitioner is in custody in connection

with Bikram P.S. Case No.217 of 2009 for the

offence punishable under Sections 304B, 201,

341, 241, 323/34 of the Indian Penal Code.

The petitioner is the husband of the

deceased.

Learned counsel for the petitioner

submits that during the course of investigation

the evidence of some of the independent

witnesses shows that even on an earlier

occasion the deceased had tried to set herself

on fire. He further submits that the

institution of the case is an after thought

inasmuch as the informant after receiving the

ornaments of the deceased and having taken the

custody of the son, has chosen to institute the

present case. He further submits that although

the son of the deceased is in custody of the

maternal grand father but it has been
-2-

incorrectly stated in the F.I.R. that the

petitioner and his family members have cause

the disappearance of the son.

Learned counsel for the petitioner

further submits that at no place in the F.I.R

the informant alleges any dowry demands. He

thus submits that it is only by reason of the

petitioner being husband that he has been

involved in the present case and the petitioner

on his own surrendered on 16.1.2010.

Taking into consideration the

circumstances and considering the submissions

of the learned counsel, let the petitioner

namely, Ranjan Kumar Singh @ Ranjan Kumar @

Chunna Singh 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 the Additional Chief Judicial

Magistrate, Danapur in connection with Bikram

P.S. Case No.217 of 2009 subject to the

following conditions:

(a) that the petitioner would accept the

police papers without causing any

unnecessary delay and co-operate in

the trial.

-3-

(b) The petitioner would present himself

on each and every date fixed in the

case before the Court below and the

failure on the part of the petitioner

to attend the Court below on two

consecutive dates fixed without

reasonable explanation to the

satisfaction of the Court below would

confer liberty on the Court concerned

to initiate proceeding for

cancellation of his bail bond and to

take him into custody.

Bibhash                               (Jyoti Saran, J.)