High Court Patna High Court - Orders

Abdul Zabbar vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Abdul Zabbar vs The State Of Bihar on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.18355 of 2011
                                    Abdul Zabbar
                                        Versus
                                  The State Of Bihar
                                       -----------

04. 10.08.2011 Heard learned counsel for the petitioner and

learned counsel for the State. Learned counsel appearing on

behalf of informant Mr. Krishna Pd. Singh, Advocate,

vehemently opposes the prayer of bail.

Petitioner is alleged for setting his wife on fire.

Submission of learned counsel for the petitioner is that it was

an accident only. Husband made his every effort to save his

wife from the fire and in that course he (husband) sustained

some burn injuries also, at the same time, wife was taken to

hospital by the petitioner (husband). Informant is there to

state that deceased told him that she was set on fire by the

petitioner while witnesses in Paragraph-15 and 16 including

doctor attended the deceased, in Paragraph-18 state that

deceased was saying that she was victim of accidental fire.

Burn injury is found on hand and chest of the petitioner

stated by informant, in Paragraph-6 and Paragraph-11 of the

case diary is to the effect that he (petitioner) was arrested

from the hospital. Charge sheet is submitted for the offence

under Section 306 of the I.P.C. Petitioner remained in

custody since 02.4.2011.

Accordingly, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- (ten
2

thousand) with two sureties of the like amount each to the

satisfaction of Sri M. Kumar, Chief Judicial Magistrate,

Buxar in connection with Buxar (Town) P. S. Case No.102

of 2011.

Vikash                              (Mandhata Singh, J.)