IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.23773 of 2010 KAUSHAL KISHORE JHA, son of Late Yamuna kant Jha, resident of village Tetari, P.S. - Balia, District - Begusarai. ----------- Petitioner. Versus THE STATE OF BIHAR --- opposite party. -------
02. 07.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this case being father-in-law
of deceased sister of the informant who lost her life within four years
of her marriage after being subjected to torture for demand of dowry
etc. but informant as appears have taken U-turn by filing affidavit
before the court below about no such demand and death of deceased
during preparation of tea.
If it is so, and the informant by appearing as witness
supports factum of such statement being made with his free-will and
consent without any coercion and also stood as one of the bailors,
and in the event of his arrest/surrender within four weeks of receipt of
the copy of this order, petitioner, namely, Kaushal Kishore Jha, is
directed to be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Begusarai, in connection with
Balia P.S. Case No. 123/2009, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court below on each
and every date till disposal of the case, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)