High Court Patna High Court - Orders

Dharmbir Chauhan vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Dharmbir Chauhan vs The State Of Bihar on 31 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.1398 of 2011
                                   DHARMBIR CHAUHAN
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

03/ 31.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although the petitioner is husband of the deceased but

learned counsel for the petitioner drew my attention towards the

contents of the fardbeyan of the informant and submitted that father

of the petitioner wanted to establish physical relationship with the

deceased and no specific overt-act has been attributed against the

petitioner. It is further contended by him that in course of

investigation, it came to light that the deceased committed suicide.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let petitioner, Dharmbir Chauhan, 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. Chief

Judicial Magistrate, Hilsa, Nalanda in Chandi P.S Case no. 143/2010.

      shahid                                                (Hemant Kumar Srivastava,J)