High Court Patna High Court - Orders

Qumar Raza Khan vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Qumar Raza Khan vs State Of Bihar on 23 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.23088 of 2010
           QUMAR RAZA KHAN, S/o Late Masihuddin Khan.
                              Versus
                       THE STATE OF BIHAR
                             -----------

03. 23.08.2010 Heard learned counsel for the petitioner,

informant and the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 498A, 341, 323 and

304B of the Indian Penal Code and Sections 3/4 of

Dowry Prohibition Act.

It has been submitted that in the First

Information Report the allegation is that the in-laws

informed the informant about the present occurrence

whereafter he came and found his daughter dead and

he alleged that she had been killed for ends of dowry.

However, during investigation the Investigating

Officer noted that in fact when the police came to the

place of occurrence he found the door of the deceased

was closed inside the house and she was hanging as

also post mortem-examination report reveals that the

death had been caused of hanging. Under the

circumstances, it has further been submitted that the

prosecution case is not trustworthy and facts suggest

a case of suicide.

In view of such, let the petitioner, above
2

named be released on bail on furnishing bail bond of

Rs. 5,000/- (Five Thousand) with two sureties of the

like amount each or any other surety as fixed by the

Court to the satisfaction of 4th Additional Sessions

Judge, Rohtas at Sasaram in connection with S.Tr.

No. 187 of 2010 arising out of Rohtas P.S. Case No.

117 of 2009 subject to the following conditions:- (i)

That one of the bailors will be a close relative of the

petitioner who will give an affidavit giving genealogy

as to how he is related with the petitioner. The bailor

will also undertake to inform the Court if there is any

change in the address of the petitioner. (ii) That the

petitioner will give an undertaking that he will receive

the police papers on the given date and be present on

date fixed for charge and if he fails to do so on two

given dates and delays the trial in any manner, his

bail will be liable to be cancelled for reasons of

misuse. (iii) That the petitioner will be well

represented on each date and if he fails to do so on

two consecutive dates, his bail will be liable to be

cancelled.

(Anjana Prakash, J.)
Vikash/-