IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34344 of 2010
PRADEEP @ BABLU PRASAD, Son of sri Ram
Swaroop Prasad @ Ram Swroop Mahto, resident
Of village-Bhaidi, Police Station-Katri-
Sarai, District-Nalanda...........................Petitioner.
Versus
THE STATE OF BIHAR..........................Opposite Party.
-----------
3. 11.10.10. Heard learned counsels for the
petitioner and the State.
The petitioner being the husband is
languishing in custody since 24.05.2010 in a
case registered under Sections 302,201/34 of the
Indian Penal Code.
In the F.I.R. it is stated by the
informant that the victim was married to the
petitioner ten years prior to the occurrence and
she died due to burn injury.
It is submitted that there is no eye
witness to the occurrence and the victim died
due to accidental fire while cooking. It is
further submitted that the informant has
retracted from his initial version which also
gets reflected from the impugned order. The
other accused Sumitra Devi @ Suma Devi has been
granted bail vide Cr. Misc. No. 30821 of 2010 as
contained in Annexure-3.
Considering the aforesaid submissions,
2
let the petitioner above named 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 learned C.J.M.,
Nalanda at Biharsharif in connection with
Giriyak (Katari Sarai) P.S. Case No. 72 of 2010.
U.K. (Dinesh Kumar Singh,J.)