High Court Patna High Court - Orders

Ballabh Matho vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Ballabh Matho vs The State Of Bihar on 5 July, 2011
               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.)