High Court Patna High Court - Orders

Bhushan Singh vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Bhushan Singh vs The State Of Bihar on 28 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23693 of 2011
                                Bhushan Singh, S/O-Hari Singh
                                            Versus
                                     The State Of Bihar
                                          -----------

02 28.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Petitioner is languishing in jail custody since 11.05.2011

in a case registered under Sections 304 B, 201/34 of the Indian Penal

Code whereas petitioner is admittedly co-villager of husband of the

deceased and even if, the prosecution story assumed to be true, then

also, at best, the petitioner can be prosecuted for the offence under

Section 201 of the Indian Penal Code.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Lakhisarai in connection with Pipariya P.S. Case No. 13

of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)