IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19636 of 2011
JITENDRA SAH
Versus
THE STATE OF BIHAR
2 11-07-2011
Heard learned counsel for the petitioner as well as
learned counsel for the state.
According to prosecution case, the marriage of
deceased had taken place in the year, 2004 and she died in the
year, 2008 and after her death, father of the deceased lodged
Runni Saidpur P.S. Case No. 322 of 2008 against in-laws of the
deceased including the petitioner who happens to be husband
of the deceased.
Admittedly, police after due investigation, submitted
final form in the above-said Runni Saidpur P.S. Case No. 322
of 2008 showing the case as mistake of facts and after that, the
informant filed Protest Petition which was converted into
Complaint Case and after inquiry, the court found the case
prima facie true under sedction-304B of the Indian Penal Code.
Considering the aforesaid facts and circumstances as
well as submission of the parties, let the petitioner, namely,
Jitendra Sah 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 Complaint Case No. C1-61 of 2010 to
the satisfaction of Shri P.K. Choudhary, Judicial Magistrate, Ist
Class, Sitamarhi.
AKV/- (Hemant Kumar Srivastava,J.)