High Court Patna High Court - Orders

Gauri Shankar Pandey vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Gauri Shankar Pandey vs State Of Bihar on 17 September, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.33541 of 2010
                                         GAURI SHANKAR PANDEY
                                                    Versus
                                              STATE OF BIHAR
                                                -----------

2. 17.09.2010. Heard learned counsel for the petitioner

and the State.

The petitioner being the husband is

languishing in custody since 23.04.2010 in a

case under Sections 304(B)/34 of the I.P.C.

After investigation, the police

submitted charge sheet under Section 306 of the

I.P.C. but subsequently the learned C.J.M.

differing with the police report took cognizance

under Sections 304/34 of the I.P.C.

Since the accusation under Section 304B

of the I.P.C. has been found false against the

petitioner during investigation, let the

petitioner above named 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 learned J.M. Ist

Class, Motihari, East Champaran, in connection

with Trial No. 3955 of 2010 arising out of

Paharpur P.S. Case No. 73 of 2010.

         U.K.                                        (Dinesh Kumar Singh,J.)