IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17510 of 2011
Lav Kush Tiwary, Son of Late Sakaldip Tiwary, Resident of Village-
Sarwarpur, Police Station-Mehandia in the District of Arwal.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Prabhu Narayan Sharma, Advocate.
For the State : APP.
----------------------------------
02/ 19.10.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
Petitioner’s prayer for bail was
lastly rejected on 22.09.2010, however
liberty was granted to him that he may renew
his prayer for bail after examination of the
informant.
The petitioner is husband of the
deceased of the case which has been
registered under Section 304B/201/34 of the
Indian Penal Code. To ascertain the status a
report was called for and from the report it
appears that the trial court is taking all
steps but still the informant, his son, I.O.
and other witnesses are to be examined. The
trial court has also detailed the steps taken
to conclude the trial.
Considering the period of
detention, prayer for bail is allowed. Let
petitioner Luv Kush Tiwary be enlarged on
2
bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like
amount each to the satisfaction of the
learned 3rd Additional Sessions Judge/court
concerned, Jehanabad in connection with
Sessions Trial No. 348 of 2007/27 of 2010
Mehandia P.S. Case No. 9 of 2006.
(Shyam Kishore Sharma, J.)
kksinha/-