High Court Patna High Court - Orders

Kamre Alam @ Asraf vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Kamre Alam @ Asraf vs State Of Bihar on 2 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.18259 of 2010
                        KAMRE ALAM @ ASRAF
                                 Versus
                           STATE OF BIHAR
                                -----------

03. 02.07.2010 Petitioner being the husband is languishing in

jail in a case registered under Section 304B I.P.C. and

Section 3 & 4 of the Dowry Prohibition Act.

It is submitted by learned counsel for the

petitioner that when the occurrence took place, the

petitioner was on his job in Mumbai. Moreover the

bona fide of the petitioner’s side is apparent from the

fact that the victim was taken to the hospital and

proper treatment was given but subsequently the victim

succumbed to the injury. It has further been submitted

that the independent witness, at para 5 and 6 of the

case diary have also supported the fact that the family

member of the petitioner took the victim to the hospital.

Learned counsel for the State, however

submits that previously also a case of torture was filed

but the same was subsequently compromised. Though

learned counsel for the State has not controverted the

submission of the petitioner that informant’s side was

informed by the petitioner’s side and after the death of

the victim in the hospital, the present F.I.R. has been

lodged.

2

Considering the aforesaid submissions and

the fact that the petitioner is the husband, I am not

inclined to grant bail to the petitioner at present. The

prayer for bail of the petitioner is rejected.

However, petitioner may renew his prayer for

bail after six months.

Shageer                              ( Dinesh Kumar Singh, J.)