IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21998 of 2011
Dheeraj Ram son of late Bangali Ram
Versus
The State Of Bihar
-----------
3. 29.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner’s name emerged in this case instituted
against 3 named persons during investigation as killer of his
wife due to revealing of her illicit relationship with another
inspite of marriage for 5-6 years and having two children.
Submission is that father of the deceased the
informant right from the beginning has said nothing against
the petitioner and even he has filed a protest application
against conduct of the police stating therein that in fact
police has colluded with the named accused persons and
giving different turn to the case and there is no material
supporting the assertion coming against the petitioner at the
instance of Police.
Considering the facts and circumstances, in the
event of his arrest/ surrender before the Court below within
four weeks, and in the event of informant supporting
exoneration of the petitioner and also stood as one of the
bailors, let the above named petitioner be enlarged on bail
2
on furnishing bail-bond of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Sasaram in connection with
Sasaram (Tilauthu) P.S. Case No. 219 of 2011, subject to
condition laid down under Section 438(2) of the Code of
Criminal Procedure Code with additional condition to
remain physically present before the Court below on each
and every date at least for two years of submission of charge
sheet and whichever, is earlier, in case of failure on two
consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
Saif/-