High Court Patna High Court - Orders

Karu Sao vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Karu Sao vs The State Of Bihar on 24 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16692 of 2011
                                               Karu Sao
                                                Versus
                                         The State Of Bihar
                                              -----------

02/ 24.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is the husband of the deceased and admittedly,

marriage of the petitioner had taken place with the deceased 15 years

ago. As per prosecution case, deceased died on account of burn

injuries.

The contention of the learned counsel for the petitioner is

that the deceased was caught in fire accidentally and having similar

allegation co-accused Baij Nath Sao and Mala Devi who happen to be

parents-in-law of the deceased have already been granted bail vide

order dated 14.3.2011 passed in Cr. Misc. no.3071/2011.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Karu Sao, be released on

bail on furnishing bail bonds of Rs 10,000/- with two sureties of the

like amount each to the satisfaction of the Sub divisional Judicial

Magistrate, Sherghati, Gaya in Kothi P.S. Case no. 19/2010.

shahid                                             (Hemant Kumar Srivastava,J)