IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18355 of 2011
Abdul Zabbar
Versus
The State Of Bihar
-----------
04. 10.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State. Learned counsel appearing on
behalf of informant Mr. Krishna Pd. Singh, Advocate,
vehemently opposes the prayer of bail.
Petitioner is alleged for setting his wife on fire.
Submission of learned counsel for the petitioner is that it was
an accident only. Husband made his every effort to save his
wife from the fire and in that course he (husband) sustained
some burn injuries also, at the same time, wife was taken to
hospital by the petitioner (husband). Informant is there to
state that deceased told him that she was set on fire by the
petitioner while witnesses in Paragraph-15 and 16 including
doctor attended the deceased, in Paragraph-18 state that
deceased was saying that she was victim of accidental fire.
Burn injury is found on hand and chest of the petitioner
stated by informant, in Paragraph-6 and Paragraph-11 of the
case diary is to the effect that he (petitioner) was arrested
from the hospital. Charge sheet is submitted for the offence
under Section 306 of the I.P.C. Petitioner remained in
custody since 02.4.2011.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
2
thousand) with two sureties of the like amount each to the
satisfaction of Sri M. Kumar, Chief Judicial Magistrate,
Buxar in connection with Buxar (Town) P. S. Case No.102
of 2011.
Vikash (Mandhata Singh, J.)