IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20988 of 2011
Kapil Ray
Versus
The State Of Bihar
----------------------------------
3 20-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Petitioner, being the husband of the deceased,
is languishing in jail custody in a case registered under
Sections-302, 201/34 of the Indian Penal Code.
It would appear from perusal of the first
information report that on the basis of farebeyan of
Chowkidar, Maner P.S. Case No. 289 of 2009 under
Sections-302, 201/34 of the Indian Penal Code was
registered against unknown when dead body of a female,
kept in a gunny bag, was recovered. Subsequently, in
course of investigation, it surfaced that the deceased was
wife of petitioner and it also came to light that the
deceased used to quarrel with her in-laws including the
petitioner and she was in habit of leaving her matrimonial
home without informing to her in-laws as well as her
husband.
Learned counsel for the petitioner points out
that having more or less similar allegation, co-accused,
namely, Shankar Ray and Shailesh Kumar @ Shailesh
Ray have already been granted privilege of bail by
2
another bench of this court vide order dated 29-06-2010
passed in Cr. Misc. No. 21388 of 2010.
Accordingly, the petitioner, namely, Kapil Ray is
directed to be released on bail on furnishing bail bond of
Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Sessions Trial No. 848 of
2011 arising out of Maner P.S. Case No. 289 of 2009 to
the satisfaction of Additional Sessions Judge-II, Patna.
AKV/- ( Hemant Kumar Srivastava,J.)