High Court Patna High Court - Orders

Subhash Prasad Singh vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Subhash Prasad Singh vs The State Of Bihar on 29 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18778 of 2011
                                 Subhash Prasad Singh
                                           Versus
                                   The State Of Bihar
                                         -----------

3 29-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Initially, the informant filed Complaint Case which was

converted into Banka P.S. Case No. 206 of 2007 registered

under Sections-304(B), 201/34 of the Indian Penal Code.

Admittedly, the petitioner is father-in-law of the informant’s

daughter and it is also admitted position that relation of the son

of the petitioner with his wife i.e. daughter-in-law of the

petitioner was not cordial and the victim (daughter of the

informant) had filed a case under section-498A of the Indian

Penal Code in which a settlement took place and the victim left

alongwith her husband for her matrimonial home but

submission on behalf of the petitioner is that while the

informant’s daughter was being taken to her matrimonial home

by her husband, she was forcibly taken away by her brother as

well as brother-in-law and after that, her marriage was

solemnized with another person in U.P. and the exact

whereabouts of the alleged victim is not known to the petitioner.

It is also pointed out by him that for the above-said incident, the

husband of the victim had already filed an informatory petition

before the Sub Divisional Judicial Magistrate, Banka. In support
2

of his contention, he produced Photostat copy of the certified

copy of aforesaid informatory petition.

It appears from perusal of the case diary that in

course of investigation, some witnesses have supported the

above said stand of the petitioner.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Subhash Prasad Singh be released on bail

on furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Banka P.S.

Case No. 206 of 2007 to the satisfaction of Chief Judicial

Magistrate, Banka.

AKV/-                                  ( Hemant Kumar Srivastava,J.)