High Court Patna High Court - Orders

Harbansh Mahto vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Harbansh Mahto vs State Of Bihar on 15 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.33622 of 2010
                                   HARBANSH MAHTO
                                           Versus
                                    STATE OF BIHAR
                                        -----------

2 15.09.2010 Heard learned counsel for the petitioner as well as the

learned counsel for the State.

Admittedly, the petitioner is husband of the deceased

who died within seven years of her marriage in unnatural

circumstances.

On perusal of the record it appears that in course of trial,

informant and other family members of the deceased were

examined and did not support the prosecution story rather

stated that the deceased had committed suicide on account of a

very petty matter. Moreover, father of the petitioner has

already been granted bail by another bench of this Court vide

order dated 5.5.2009 passed in Cri. Misc. No. 7022/2009.

Considering the aforesaid facts and circumstances of the

case as well as submission of the parties, the petitioner

Harbansh Mahto, is directed to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) with two sureties of the

like amount each in connection with Kurhani (Turki O.P) P.S.

Case no. 155/08 (Sess. Trial No.-224/2010) to the satisfaction

of 2nd Additional Sessions Judge, Muzaffarpur.

Prakash/AKV (Hemant Kumar Srivastava, J.)