IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.481 of 2011
JATA RAI @ SHIV BACHACHAN RAI
Versus
THE STATE OF BIHAR
-----------
4. 04.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
302,201/34 of the Indian Penal Code.
The victim’s dead body was recovered
from a well.
It appears that the husband Umesh
Singh wanted to marry the daughter of
Devendra Singh for which the victim was
being murdered. The petitioner is not family
member of the husband. Moreover, Devendra
Singh has been granted anticipatory bail
vide Cr. Misc. NO. 27597 of 2010 on
06.10.2010.
Considering the fact that the main
accusation is against husband Umesh Singh
and not against the petitioner, let the
petitioner, above named, be released on bail
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
Mashrak P.S. Case No. 72 of 2009 on
2
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Saran at Chapra, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)