High Court Patna High Court - Orders

Brajesh Kumar @ Karan vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Brajesh Kumar @ Karan vs The State Of Bihar on 28 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1963 of 2011
                              BRAJESH KUMAR @ KARAN
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

03 28.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Aurangabad Muffasil P.S. Case No. 108 of 2010 under

Sections 302, 201/34 of the Indian Penal Code and 27 of the Arms

Act was registered on the basis of self statement of A.S.I. of above

stated Police Station.

Petitioner is named in the first information report and it

is stated that he with the help of other accused killed his wife Ritu

Singh.

The contention of learned counsel for the petitioner is

that the petitioner had solemnized his love marriage with the

deceased and the deceased had belonged to upper caste community

whereas petitioner is a member of Scheduled Caste. It is further

contended by him that the above stated love marriage was not

liked by the family members of the deceased and subsequently, the

family members of the deceased in collusion with Sujit Singh, who

happens to be Mausera brother of the deceased, committed the

murder of the deceased and taking in collusion, the local police

lodged this false case against the petitioner. It is also pointed out

by him that after the alleged occurrence, it is the petitioner, who

informed about the incident to the Police Station.

Considering the aforesaid facts and circumstances as
2

well as submissions of the parties, particularly, this aspect of the

matter that none has seen the actual killing of the deceased and

except the so-called confessional statement of the petitioner, there

is nothing against him, let the petitioner be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sri Ashutosh

Khetan, Judicial Magistrate, 1st Class, Aurangabad in connection

with Aurangabad Muffasil P.S. Case No. 108 of 2010.

Shahzad                     (Hemant Kumar Srivastava, J )