High Court Patna High Court - Orders

Awadhesh Seth And Anrs. vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Awadhesh Seth And Anrs. vs The State Of Bihar on 6 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11407 of 2011
                          1. Awadhesh Seth, S/O-Late Anant Seth
                            2. Bimla Devi, W/O-Awadhesh Seth
                                             Versus
                                      The State Of Bihar
                                           -----------

04 06.07.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are languishing in jail custody since

21.01.2011 in a case registered under Sections 304 B/34 of the

Indian Penal Code.

Petitioners are parents-in-law of the deceased whose

marriage had taken place in the year 2006. It is admitted case of

the prosecution that two children of the deceased died on

account of her abortion and again she became pregnant but she

died in mysterious circumstances on 11.10.2010 and having got

the aforesaid information, informant went to the house of the

petitioners and found the dead body of her sister lying in the

house of the petitioners.

In course of investigation, the co-villagers of the

petitioners stated that deceased died on account of some

complications which arose in course of her pregnancy but so far

as informant and his co-villagers are concerned, they supported

the prosecution case. It appears from perusal of the impugned

order of learned 2nd Additional Sessions Judge that he rejected

the bail petition of petitioners after considering the post-mortem

report of the deceased. The post-mortem report of the deceased

reveals that only one bruise was found on her person though
2

doctor has opined that the aforesaid bruise was caused by hard

and blunt substance.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners be released

on bail on furnishing bail bonds of Rs. 10,000/-(Ten Thousand)

each with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Rohtas at Sasaram in connection

with Baghaila P.S. Case No. 52 of 2010.

Shahzad                              ( Hemant Kumar Srivastava, J.)