IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20000 of 2011
Md. Mahtab Ansari, son of Md. Naeem.
Versus
The State Of Bihar
----------------------------------
05. 17.11.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Rajauli P.S. Case No. 8/2011 for
offences under Section 304(B) of the Indian Penal
Code, is one of the named accused in this case
instituted roughly after four months of the occurrence
being husband of the deceased daughter of the
informant who died under unnatural circumstance.
Submission is that except some suspicion
raised against the petitioner there is absolutely nothing.
Further the deceased died by committing suicide
though before succumbing to such attempt series of
attempts were made to get her rescued, in that course,
the incident on road also took place causing death of
two of the companions. However, she could reach at
P.M.C.H. Patna, but ultimately died where her post
mortem examination was also done, but no case was
instituted nor anyone raised any allegation against the
petitioner or anyone else. Learned Additional Public
Prosecutor who is armed with carbon copy of the case
diary could not refute such submissions.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Nawada, in connection with Rajauli P.S.
Case No. 8/2011, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly till
disposal of the case, in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)