High Court Patna High Court - Orders

Ajay Kumar Verma vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Ajay Kumar Verma vs The State Of Bihar on 22 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.38106 of 2011
                   Ajay Kumar Verma, son of Sri Subhash Prasad, resident of village - Teusa,
                   P.S. - Atri, District - Gaya.
                                                                         ---------- Petitioner.
                                                     Versus
                   The State of Bihar                               ------Opposite Party
                                                    *******

02. 22.11.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Complaint Case No. 1610/2008 for

offences under Section 468(A)/304(B)/34 of the Indian

Penal Code, is one of the named accused in this

compliant case being brother-in-law (Bhaisur) of

deceased sister of the complainant who died within

three years of her marriage under some unnatural

circumstances.

Submission is that husband is in custody and

deceased died of illness, there is nothing specific

against the petitioner.

In view of the above, in the event of his

arrest or surrender within a period of four weeks, let

the above-named petitioner be enlarged on bail on

furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount
each to the satisfaction of S.K. Tiwary, Judicial

Magistrate, 1st Class, Gaya, in connection with

Complaint Case No. 1610/2008, subject to condition

under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly at least for two years or till disposal of the

case, whichever is earlier and in the event of failure on

two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to

be cancelled.

Rajeev/-                        ( Akhilesh Chandra, J.)