IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24385 of 2011
Baiju Das
Versus
The State Of Bihar
-----------
03/ 03.11.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner being father-in-law of the deceased is in jail
custody in a case registered under section 304B/34 of the IPC.
The contention of learned counsel for the petitioner is that
husband of the deceased has already been remanded in the present
case and, as a matter of fact, the deceased was caught in fire
accidentally and while she was being taken to hospital, she died on her
way.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Baiju Das, 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. Sessions Judge FTC
No. I, Samastipur in Sessions Trial no. 249 of 2011/50 of 2011 arising
out of Mohiuddinagar P.S. Case no. 170/2010.
shahid (Hemant Kumar Srivastava,J)