High Court Patna High Court - Orders

Gautam Kumar vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Gautam Kumar vs The State Of Bihar on 9 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.543 of 2011
                                     GAUTAM KUMAR
                                             Versus
                                  THE STATE OF BIHAR

02/    09.02.2011

Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Chandauti P.S.

Case no. 156/2010 registered under section 304B/34 of the IPC.

Petitioner is husband of the deceased. Although there is

allegation against the petitioner as well as his other family members

that they committed dowry death of the deceased but admittedly, after

investigation the police submitted final form showing the case as

‘mistake of fact’.

In view of the aforesaid circumstances, petitioner Gautam

Kumar is directed to be released on bail on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Gaya in connection with Chandauti P.S.

Case no. 156 of 2010.

      shahid                                               (Hemant Kumar Srivastava,J)