High Court Patna High Court - Orders

Balaram Poddar vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Balaram Poddar vs The State Of Bihar on 18 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.9292 of 2011
             BALARAM PODDAR SON OF LATE SATISH CHANDRA PODDAR
                                          Versus
                               THE STATE OF BIHAR
                                            with
                              Cr.Misc. No.8746 of 2011
                   CHIRANJIB PODDAR SON OF BALRAM PODDAR
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 18.04.2011 Heard learned Sr. counsels for the petitioners

and the complainant.

The petitioner being the father-in-law is

apprehending his arrest in a complaint case in which

cognizance has been taken under Sections 498A and

304B of the Indian Penal Code and Sections 3 and 4 of

the Dowry Prohibition Act, whereas, other petitioner

being the husband, languishing in custody since

05.12.2010, is seeking regular bail.

The regular bail application of the husband

has been placed before this Court in pursuance to the

order dated 25.03.2011.

The marriage was performed on 16.01.2001

at Calcutta whereas, the victim died on 03.08.2001 at

Patna. On 03.08.2001 itself, U.D. case was registered at

the behest of the husband. Subsequently, the police
-2-

found it a case of suicide and did not register a formal

F.I.R. It appears that subsequently, the father of the

victim filed a complaint at Calcutta, which was

subsequently, registered as police case on 15.10.2001

as Bidhannagar (North) P.S. Case No. 155 of 2001 in

which the final form was submitted as mistake of law.

It appears that the Calcutta police found that it has no

jurisdiction to investigate the case. Hence, the

S.D.J.M., Barrackpur discharged the accused persons

vide order dated 26.03.2003 as contained in Annexure-

4.

It is submitted by learned Sr. counsel for the

petitioner that the police found the case of suicide,

hence, the formal F.I.R. was not registered and the

present complaint has been filed after three months of

the occurrence when the dead body, after postmortem,

was received by the complainant himself on 04.08.2001

when the complainant took it to Calcutta. It is

submitted that when the accusation made by the

complainant, was found not true at Calcutta then the

present case was lodged.

-3-

It is further submitted that only husband and

wife were present when the occurrence took place as

father-in-law was not present which has not been

controverted by learned Sr. counsel for the

complainant.

Learned Sr. counsel for the complainant

submits that in Calcutta case, the anticipatory bail

application of the father-in-law and mother-in-law was

rejected.

It is submitted on behalf of the petitioners

that the same order reflects that the husband and

brother of the husband were granted anticipatory bail.

Moreover, the Calcutta case was ended into discharge

by order passed by learned S.D.J.M., Barrackpur, West

Bengal.

The further contention of the learned Sr.

counsel for the complainant is that the accused persons

evaded to appear since last several years on one pretext

or the other and did not allow the trial to commence..

Learned Sr. counsel for the petitioner

submits that the matter with regard to the quashing of
-4-

the order of cognizance as well as applications under

Section 205 Cr.P.C. were pending, as a result of which,

they could not appear and non-bailable warrant has

been issued for the first time on 07.09.2010.

The further contention of learned Sr. counsel

for the complainant is that in spite of direction of the

S.P., the U.D. case was not converted into regular

F.I.R., the submission has no meaning since the

outcome of U.D. Case has not been challenged by the

complainant.

Considering lodging of the complaint after

three months of the occurrence, the fact that the father-

in-law was not present in Patna when the occurrence

took place, the suicidal note of the victim, as contained

in Annexure- 3, reflects that the victim did not allege

anything against the accused persons rather has taken

responsibilities of committing suicide on her own, and

the husband was granted anticipatory bail by Calcutta

court let the petitioner namely Balaram Poddar

(father-in-law), be released on anticipatory bail, in

the event of his arrest or surrender
-5-

before the learned Court below within a period of 12

weeks from today, on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of the learned Sub-

divisional Judicial Magistrate, Patna in connection with

Complaint Case No. 2105C/2001, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

Let the petitioner namely, Chiranjib Poddar

(husband) be released on regular bail on furnishing bail

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

of the like amount each to the satisfaction of the

learned S.D.J.M., Patna in connection with Complaint

Case No. 2105C/01.

The learned court below will be at liberty to

cancel the bail of the petitioners positively, if the

petitioners fail to appear on three consecutive occasions

during the trial.

It is expected from the learned court below to

make the commitment of the case within a period of

one month, when the trial court will expedite the trial.

(Dinesh Kumar Singh, J.)
Amrendra/-

-6-