High Court Patna High Court - Orders

Ashok Sah vs State Of Bihar on 10 March, 2011

Patna High Court – Orders
Ashok Sah vs State Of Bihar on 10 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36230 of 2010
                                   ASHOK SAH
                                       Versus
                                 STATE OF BIHAR
                                      -----------

04/- 10-03-2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

Petitioner is one of the named accused in this case being

husband of the deceased daughter of the informant who died roughly

after fourteen years of the marriage having three children but except

suspicion there appears nothing against the petitioner, who is in

custody for more than a year.

Considering the facts and circumstances of the case,

petitioner, namely, Ashok Sah is directed to be released on bail on

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

two sureties of the like amount each to the satisfaction of learned

Chief Judicial Magistrate, Araria in connection with Sikty (Bardaha)

P.S. Case No. 07 of 2008. Subject to condition to attend the court

regularly at least for two years or till disposal of the case, whichever is

earlier, and in the event of failure on three consecutive dates, the

privilege granted shall be deemed to be cancelled.

Praveen                                                                (Akhilesh Chandra, J.)