IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21257 of 2011
Ashish Ranjan
Versus
The State Of Bihar
----------------------------------
04/ 08.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State assisted by learned counsel for
the informant.
It is the admitted case of the prosecution that the deceased
had solemnized her love marriage with the petitioner in the year 2007
and she died on 21.6.2010 on account of burn injury. It is further
admitted case that having got information regarding condition of the
deceased, father of the deceased went to the house of the petitioner
and talked with her daughter but the present case was lodged by
mother of the deceased after three days of the death of the deceased.
Learned counsel appearing for the petitioner submits that
deceased was caught in fire while she was preparing meal and after
the aforesaid incident, she was, immediately, taken to Appolo Burns
Hospital where she died on next day of the incident which is evident
from perusal of annexure 3 of this petition. It is also pointed out by
him that admittedly, deceased spent her married life with the
petitioner near about three years and within the aforesaid period, the
deceased was got admitted in Ranchi College of Technology &
Research Centre by the petitioner and she was also admitted in
Vinayaka Missions University, Salem which is evident from annexure
4 of this petition. So, the aforesaid conduct of the petitioner clearly
shows his innocence and also substantiates his submissions that the
2
deceased died accidentally, while she was cooking meal.
The contention of learned counsel appearing for the
informant is that the deceased died within three years of marriage and
there is allegation of demand of dowry against the petitioner as well as
his other family members. It is further pointed out by him that the
death of the deceased is other than normal circumstance. So, a clear
cut case of section 304B of the IPC is made out.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Ashish Ranjan, be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl. Chief
Judicial Magistrate, Hilsa, Nalanda in Ekangarsarai P.S. Case no.
56/2010.
shahid (Hemant Kumar Srivastava,J)