IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45132 of 2009
1. DHRUP NARAYAN SINGH @ DHRUV SINGH S/O SHIVAJEE SINGH R/O VILL.- SIWRI,
P.S.- ASSAON, DISTT.- SIWAN-------------------Petitioner.
Versus
1. THE STATE OF BIHAR
-----------
5. 1.7.2010 Heard Learned counsel for the petitioner and the State.
Petitioner is husband alleged for killing the deceased by
setting her on fire for demand of dowry. Submission of the learned
counsel for the petitioner is that matter was thoroughly investigated by
the investigating officer and petitioner was exonerated from the liability.
In case diary also the statement of the doctor, who examined the
deceased, is there that she was stating about catching of fire while she
was preparing tea. Her daughter was present there and she has also
stated about accidental fire and rest of the family members are allowed
anticipatory bail.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioner shall 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 Chief Judicial Magistrate, Siwan, in connection
with Complaint Case no.1692 of 2008 arising out of Assaon P.S. case
no.34 of 2007 ,subject to the conditions as laid down under section
438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )