IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.613 of 2011
Ballabh Matho son of Bakal Mahto
Resident of village Sonarpatti,P.S.Lakhnaur,Distt.Madhubani
Versus
The State Of Bihar
-----------
02/ 05.07.2011 This appeal is admitted for hearing.
Call for lower court records.
Arguing for bail, it has been
submitted that the deceased was the wife of
the appellant and the appellant had firstly
informed the police about her disappearance
and when her death was traced, he was made
accused. It has further been submitted that
the post mortem report is on the record and
the doctor has not found any ante-mortem
injury over the dead body. The children of
the appellant as well have been examined as
defence witnesses and they have not narrated
against the appellants and there is no
witness of the occurrence.
Considering the facts and
circumstances of the case, during the
pendency of this appeal, the above named
appellant shall be released on bail on
furnishing bail bond of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each to the satisfaction of Sri Shahid
2
Khan, Additional Sessions Judge, Fast Track
Court No.II, Madhubani/successor court in
Sessions Trial No. 293 of 2003.
( Shyam Kishore Sharma, J.)
Tahir/- ( Rajendra Kumar Mishra, J.)