IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.16904 of 2011
Ashok Kumar Mandal @ Ashok Manadal son of Sri Veer Narayan Mandal
resident of village Bhandartal, P.S.Barari,District Katihar
Versus
The State Of Bihar
----------------------------------
For the petitioner : Mr.Vinay Ranjan
For the State : Mr.Addl.P.P.
——–
03/ 05.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered against him and others for offences under Sections
304(B),201 and 120(B) of the Indian Penal Code.
According to informant, his daughter Rupa Devi was
married only two years prior to the occurrence. The informant’s
son- in-law namely the petitioner was sleeping along with his wife
but when in the morning both were not found, search was made
and the dead body of informant’s daughter was found floating in a
pond. Thereafter the present case was registered.
Submission is that there is no witness to say that the
petitioner had occasion to cause death to his wife. The petitioner’s
wife has died in her parents’ house.
Considering the facts and circumstances of the case,
let the above named petitioner be released on bail on furnishing
bail bond of Rs.10,000/-(Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial
Magistrate, Katihar in Dandkhora P.S.Case No. 43 of 2009.
Tahir/- (Shyam Kishore Sharma, J.)