IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20967 of 2011
Islam Idrisi @ Islam Khalifa, S/O-Late Hanif Idrisi
Versus
The State Of Bihar
-----------
02 19.07.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner being father-in-law of the deceased is
languishing in jail custody since 20.05.2011 in a case registered under
Sections 302, 328 and 120B of the Indian Penal Code.
It would appear from perusal of the first information
report itself, that the relation of the deceased with her husband was
strained on account of illicit relation of her husband with one Sairun
Bibi. It would further appear from the first information report that the
marriage of the deceased had taken place five years ago and she led her
conjugal life with her husband in her matrimonial home till the date of
her death except one occasion when the relation of the deceased with
her husband became strained resulting filing of criminal case against her
husband and other in-laws but subsequently, the aforesaid case was
ended in a compromise.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial Magistrate,
Kaimur at Bhabhua in connection with Kuchhela P.S. Case No. 29 of
2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)