High Court Patna High Court - Orders

Anjani Mishra vs The State Of Bihar on 16 September, 2010

Patna High Court – Orders
Anjani Mishra vs The State Of Bihar on 16 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.13467 of 2010
                                  ANJANI MISHRA
                                      Versus
                                THE STATE OF BIHAR
                                      ------

3/ 16.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is husband of the deceased. Informant is her

brother. Allegation is about killing by this petitioner which is denied

by referring U.D. Case filed by the father that firing was accidental

which is corroborated by him in statement under Section 161 Cr.

P.C. followed by several other witnesses including landlord of the

petitioner. Moreover, there is no allegation of any demand of dowry

and father of the deceased was nearer to the informant who was

informed and reached there also.

Considering the facts and circumstances of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Mohania P.S. Case No. 119 of 2008 above named

petitioner shall 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 C.J.M., Bhabua subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)