High Court Patna High Court - Orders

Jairam Verma vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Jairam Verma vs The State Of Bihar on 27 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21008 of 2011
                             Jairam Verma, S/O-Late Ganpati Verma
                                              Versus
                                      The State Of Bihar
                                            -----------

03 27.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 30.12.2010 in a case

initially, registered under Section 304 (B) of the Indian Penal Code

but subsequently, charge-sheet was submitted under Section 306 of

the Indian Penal Code.

It would appear from perusal of the first information

report itself, that the marriage of the petitioner had taken place with

the deceased in the year 2001 and subsequently, deceased gave birth

to four daughters out of the aforesaid wedlock. In course of

investigation almost all the witnesses have supported that deceased

died of her ailment whereas police submitted charge-sheet under

Section 306 of the Indian Penal Code.

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, Lakhisarai in connection with Halsi P.S. Case No. 70 of

2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)