High Court Patna High Court - Orders

Jitendra Pandit @ Mantu Pandit @ … vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Jitendra Pandit @ Mantu Pandit @ … vs State Of Bihar on 11 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.33680 of 2010
        JITENDRA PANDIT @ MANTU PANDIT @ JITENDRA KUMAR
                              Versus
                          STATE OF BIHAR
                           -----------

2. 11.10.2010. Heard learned counsel appearing on behalf

of the petitioner and the learned counsel

appearing on behalf of the State.

The petitioner apprehends his arrest in

Chapra Town P.S.Case No.164 of 2007

(U.T.No.312/2009) for the offences punishable

under sections 498A, 304B/34 of the Indian Penal

Code.

Learned counsel for the petitioner

submits that the marriage between the petitioner

and the victim lady Manju Devi took place in

March 2002. It is submitted that it was an

accidental death by burn injury and for which

initially information was given by the father of

the victim girl on 31.5.2007 placed at Annexure-2

of the present application. The father of the

victim lady, i.e. wife of the petitioner, has

categorically stated in the said fardbeyan that

his daughter caught fire in course of cooking and

that this petitioner also got burn injury in the

process of saving her and they were both admitted

in the general ward of the hospital. It is stated
2

that the father of the victim girl having given

this statement on 31.5.2010 changed his stand

after the death of his daughter and instituted

the present case giving rise to the Case No.164

of 2007 which was subsequently registered as

F.I.R. under section 156(3) of the Code of

Criminal Procedure. The police, after

investigation, submitted final form which is

placed at Annexure-4. The informant, i.e. the

father of the victim girl filed a protest

petition and upon which the cognizance was taken

against the accused persons which led to the

filing of the present application.

Learned counsel, thus, submits that the

initial statement made by the father of the

victim on 31.5.2007, i.e while the wife of the

petitioner was alive, is by itself sufficient

proof of the non-involvement of the petitioner in

the alleged offence.

            Taking            into           consideration                 the

circumstances          and     submissions             of    the     learned

counsel,       let     petitioner          Jitendra          Pandit     alias

Mantu Pandit alias Jitendra Kumar, in the event

of his arrest or surrender within four weeks from

the date of receipt/production of a copy of this

order, be released on furnishing bail bond of
3

Rs.10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of Sri

Rakesh Mishra, Judicial Magistrate, Ist class,

Chapra in connection with Chapra Town P.S.Case

No.164 of 2007, subject to the conditions as laid

down under section 438(2) of the Code of Criminal

Procedure.

ahk                        (Jyoti Saran, J)