IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2947 of 2011
MRITUNJAY SHARMA SON OF SHRI JANESHWAR SINGH RESIDNE
OF VILLAGHE JAITPUR, P.S. HASPURA IN THE DISTRICT OF AURANGABAD.
Versus
THE STATE OF BIHAR .
-----------
2. 14.03.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Allegedly, the victim was done to death by
the petitioner and his other family members on account
of non fulfilment of illegal demand.
The contention of learned counsel for the
petitioner is that during course of the investigation,
police found the case true under section 306,201 and
120B of the Indian Penal Code and considering the
above stated fact the other accused have already been
granted privilege of anticipatory bail by another Bench
of this Court vide order dated 23.2.2011 passed in Cr.
Misc. No. 2219 of 2011. It is also contended that
deceased died of her illness and before her death, she
was treated by some doctors who have stated the above
stated fact in course of investigation.
The impugned order of learned Additional
Sessions Judge, Araria reveals that in course of
2
investigation some doctors were examined by the I.O.
and the said doctors have stated that they had given
treatment to the deceased prior to her death.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let
the petitioner named above be released on bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Aurangabad in connection
with Haspura P.S. Case No. 55 of 2010.
Devendra/ ( Hemant Kumar Srivastava, J.)