High Court Patna High Court - Orders

Safroz Alam @ Afroz Mian vs The State Of Bihar on 30 September, 2011

Patna High Court – Orders
Safroz Alam @ Afroz Mian vs The State Of Bihar on 30 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.21012 of 2011
                                   Safroz Alam @ Afroz Mian
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

3 30-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Petitioner, being husband of the deceased, is

languishing in jail custody since 19.10.2010 in a case

registered under Sections-302/34 of the Indian Penal Code

and 3/4 of Dowry Prohibition Act but subsequently, after

completion of the investigation, charge sheet under Section-

306 of the Indian Penal Code has been submitted. In course of

investigation, it came to light that the deceased being fed up

with the family feud, committed suicide.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Safroz Alam @ Afroz Mian 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

Subhadra (Sahodara) P.S. Case No. 48 of 2010 to the

satisfaction of Chief Judicial Magistrate, Bettiah, West

Champaran.

AKV/-                                     ( Hemant Kumar Srivastava,J.)