IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.8292 of 2011
Daud Ansari
Versus
The State Of Bihar
--------
05/ 03.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Being husband of the deceased, petitioner is languishing
in jail custody since 25.3.2010 in a case registered under section
304B, 201/34 of the IPC.
According to the prosecution case itself, one day prior to
the alleged occurrence, the deceased had gone to her matrimonial
home and after that her dead body was recovered from a well. It is
also the prosecution case that prior to death, relationship of the
deceased was not cordial with her in-laws.
Submission of learned counsel for the petitioner is that,
as a matter of fact, at the time of alleged occurrence deceased was
residing at her natal place and she died in mysterious circumstance
but taking advantage of the aforesaid incident informant implicated
the petitioner in the present case after concocting a false story.
Considering above stated facts and circumstances as well
as submissions of the parties, let the petitioner, Daud Ansari, be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl.
Sessions Judge II, Aurangabad in Sessions Trial no. 335/2010
arising out of Haspura P.S. Case no. 17/2010.
shahid (Hemant Kumar Srivastava,J)