High Court Patna High Court - Orders

Shambhu Shaw @ Shambhu Nath Shaw vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Shambhu Shaw @ Shambhu Nath Shaw vs The State Of Bihar on 29 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.11749 of 2011
                       SHAMBHU SHAW @ SHAMBHU NATH SHAW
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

2 29.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 302/34 and 120B of the

Indian Penal Code.

The informant’s husband died in a suspicious

circumstance, for which the case was lodged. The

suspicion was raised against other accused Gita Devi,

with whom, the husband of the petitioner had some

illicit connection and had some money transaction also.

The petitioner happens to be the son of the sister of the

said Gita Devi.

Considering the suspicious nature of

accusation and the fact the Gita Devi and other

similarly situated persons have been granted

anticipatory bail by this Court, let the above named

petitioner, be released on anticipatory bail, in the event

of his arrest or surrender before the learned Court
2

below within a period of 12 weeks from today, on

furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Sub-divisional Judicial

Magistrate, Masaurhi in connection with Dhanarua P.S.

Case No. 142/2009, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-