IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33803 of 2010
ANIL CHOUDHARY
Versus
STATE OF BIHAR
-----------
02. 15.09.2010 Petitioner being the husband is languishing
in custody in a case registered under Section 302/34
of the I.P.C.
From the F.I.R. it is apparent that due to the
fire injuries the victim was taken by this petitioner to
the hospital where she died on 04.05.2006 whereas
she got injuries on 02.05.2006. Subsequently the
F.I.R. was lodged on 21.08.2009 after more than three
years of the death. From the F.I.R. it appears that the
informant was aware about the death in the hospital
in 2006 itself.
Considering the delayed lodging of the F.I.R.,
let the petitioner namely Anil Choudhary, be released
on bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Hajipur,
District-Vaishali in connection with Sadar Hajipur P.S.
Case No. 320 of 2009.
( Dinesh Kumar Singh, J.)
Shageer