High Court Patna High Court - Orders

Baban Singh vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Baban Singh vs The State Of Bihar on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10822 of 2011
                                    BABAN SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 25.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the father of the

husband is apprehending his arrest in a case registered

under Sections 304, 498A, 120B and 506 of the Indian

Penal Code.

The accusation is of killing the victim by

burning. It is the case of the accused persons that the

victim died while under treatment in the hospital.

It appears that the accusation was found false

by the police and final form was submitted, but

subsequently, on protest, the cognizance has been taken

in the matter.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)
2

with two sureties of the like amount each to the

satisfaction of the learned Judicial Magistrate 1st Class,

Chapra in connection with Manjhi P.S. Case No.

102/2007, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-