IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5097 of 2010
ACHCHELAL SAHANI, son of late Ayodhya Sahani
Versus
THE STATE OF BIHAR
-----------
6/ 31.08.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Sections 498 A,
302/34 of the Indian Penal Code.
The petitioner is husband of the deceased.
Learned counsel for the petitioner submits that the wife of
the petitioner suffered from Eclipsys and in fact she persuaded the
petitioner for another marriage, as she did not deliver any child for
six years. He further submits that independent witnesses have stated
that on the fateful day she suffered stroke and took excessive medicine
on account of which she died. The petitioner is in custody since
11.08.2009.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Motihari in connection with Kotwa P.S.
case no. 88 of 2009.
(Samarendra Pratap Singh, J.)
Uday/