High Court Patna High Court - Orders

Ashok Kumar Mandal @ Ashok Manadal vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Ashok Kumar Mandal @ Ashok Manadal vs The State Of Bihar on 5 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous Case No.16904 of 2011
                   Ashok Kumar Mandal @ Ashok Manadal son of Sri Veer Narayan Mandal
                          resident of village Bhandartal, P.S.Barari,District Katihar
                                                       Versus
                                              The State Of Bihar
                                          ----------------------------------

For the petitioner : Mr.Vinay Ranjan
For the State : Mr.Addl.P.P.

——–

03/ 05.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner seeks bail in a case which has been

registered against him and others for offences under Sections

304(B),201 and 120(B) of the Indian Penal Code.

According to informant, his daughter Rupa Devi was

married only two years prior to the occurrence. The informant’s

son- in-law namely the petitioner was sleeping along with his wife

but when in the morning both were not found, search was made

and the dead body of informant’s daughter was found floating in a

pond. Thereafter the present case was registered.

Submission is that there is no witness to say that the

petitioner had occasion to cause death to his wife. The petitioner’s

wife has died in her parents’ house.

Considering the facts and circumstances of the case,

let the above named petitioner be released on bail on furnishing

bail bond of Rs.10,000/-(Rupees ten thousand) with two sureties

of the like amount each to the satisfaction of Chief Judicial

Magistrate, Katihar in Dandkhora P.S.Case No. 43 of 2009.

      Tahir/-                                      (Shyam Kishore Sharma, J.)