High Court Patna High Court - Orders

Lakhendra Kumar Shahi vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Lakhendra Kumar Shahi vs The State Of Bihar on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.14395 of 2011
                                 Lakhendra Kumar Shahi
                                            Versus
                                   The State Of Bihar
                                ----------------------------------

4 25-08-2011 Heard learned counsel Sri Pramod Kumar for the

petitioner as well as Mr. Siya Sharan, learned Additional Public

Prosecutor for the state.

Petitioner is in jail custody since 25.02.2011 in a

case, initially, registered under sections-304B/201 of the Indian

Penal Code and subsequently, converted into section-302,

201/34 of the Indian Penal Code. The present case was

registered on the basis of fardbeyan of the Chowkidar when he

found a dead body of young girl lying near a river.

In course of investigation, it came to light that

aforesaid dead body was of one, Deep Shikha @ Bholi who

alongwith her parents had come to house of the petitioner.

The petitioner was arrested and made his

confessional statement disclosing this fact that it was father of

the deceased who committed the murder of the deceased as

she had illicit relationship with a boy of cobbler caste.

The statement of mother of the petitioner was

recorded at paragraph-26 of the case diary in which she stated

that in night, she woke up and saw the deceased burning in

flame and subsequently, father of the deceased came there

and put his leg on the neck of the deceased.

2

Learned Addl. Public Prosecutor appearing for the

state fairly conceded the above-said submissions.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Lakhendra Kumar Shahi be released on

bail on furnishing bail bonds of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with Kanti

P.S. Case No. 53 of 2011 to the satisfaction of Sub Divisional

Judicial Magistrate, West, Muzaffarpur, Distt- Muzaffarpu.

AKV/-                                 ( Hemant Kumar Srivastava,J.)