IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7688 of 2011
ANKIT KUMAR DIKSHIT
Versus
THE STATE OF BIHAR
-----------
02/ 13.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is husband of the deceased and as per fardbeyan
of the informant itself, the informant came to know about incident
from the petitioner. Furthermore, it would appear from perusal of the
fardbeyan of the informant that the deceased was got admitted in
hospital by the petitioner and she died after eight days of the alleged
occurrence and thereafter the instant case was registered.
Learned counsel for the petitioner points out that the
informant lodged the present case under some mis-conception and
when he came to know about the real fact, he filed a petition before
the learned court below mentioning about innocence of the petitioner
and his other family members.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
AnkitKumar Dikshit, be released on bail on furnishing bail bonds of
Rs 10,000/- with two sureties of the like amount each to the
satisfaction of Sri S.K. Mishra, Judicial Magistrate, Ist Class,
Patnacity in Malsalami P.S. Case no. 150/2010.
shahid (Hemant Kumar Srivastava,J)