IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33040 of 2011
Abdul Razzaque, S/O-Basir
Versus
The State Of Bihar
-----------
03 22.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner being husband of the deceased is in jail
custody in a case registered under Sections 302, 201 of the Indian
Penal Code.
Petitioner is not named in the first information report but
in course of investigation the father and sister of the deceased stated
before the Investigating Officer that it was petitioner who committed
the murder of the deceased on account of his illicit relationship with a
woman.
Learned counsel for the petitioner points out that
marriage of petitioner had taken place with deceased 13 to 14 years
ago and prior to the alleged occurrence deceased was residing with her
mother and on the alleged date of occurrence she had left her home
alone to go to her matrimonial home but her dead body was found
later on.
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, Katihar in connection with Barsoi P.S. Case No. 91 of
2006.
SHAHZAD ( Hemant Kumar Srivastava, J.)