IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27472 of 2011
Benesh Kumar Sharma
Versus
The State Of Bihar
----------------------------------
02. 26.08.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
On the day of occurrence, husband was reported
beating the deceased, which was informed through her
(deceased’s) mobile to the informant, thereafter, she
committed suicide. Coupled had three issues from their
wedding. F. I. R. is clear that petitioner was in habit to beat
his wife, but was apologizing also and in that case petitioner
remained in custody since 07.12.2010.
Accordingly, let the above named petitioner 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 the Addl. Sessions Judge-IV, Patna in
connection with S. Tr. No. 391 of 2011 arising out of
Patliputra P. S. Case No.210 of 2010.
Vikash (Mandhata Singh, J.)