High Court Patna High Court - Orders

Md. Jalo @ Jalo Masikar vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Md. Jalo @ Jalo Masikar vs The State Of Bihar on 24 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.2559 of 2011
                           MD. JALO @ JALO MASIKAR
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 24.2.2011 Heard learned counsel for the petitioner and the State.

The petitioner is an accused in a case under sections

307, 324/34 of the Penal Code to which sections 302, 398A and

406 have been added later.

Learned counsel for the petitioner submits that in

course of investigation the police found the case to be true only

under sections 306 and 498A of the Penal Code. He submits that

in fact the deceased locked herself in the room and set herself

fire. The petitioner does not have any concern with the day to

day affairs of the deceased or her husband as they were living

separately. The petitioner is in custody since 14.2.2010 and the

husband of the deceased is already in custody.

Considering the facts and circumstances of the case,

the petitioner Md. Jalo @ Jalo Masikar is directed to be released

on bail in connection with Jehanabad P.S. Case No.66 of 2010

on furnishing bail bond of Rs.5,000/- with two sureties of the

like amount each to the satisfaction of the Chief Judicial

Magistrate, Jehanabad subject to the condition that he would not

absent himself in the court below for two consecutive dates till

all the non-officials witnesses have been examined.

(S.P.Singh,J)
KHAN
2