IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9665 of 2010
1. NARESH SINGH S/O LATE GANGA SINGH R/O VILL.- MANGALPUR KHUTAHI, P.S.-
NAUTAN, DISTT.- WEST CHAMPARAN------------------Petitioner.
Versus
1. THE STATE OF BIHAR
2. PRATAP SINGH S/O LATE SUKHDEO SINGH R/O VILL.- HOSPITAL ROAD MITRA
CHOUK, BETTIAH, P.S.- BETTIAH TOWN, DISTT.- WEST CHAMPARAN-----O.P.
-----------
4. 23.9.2010 Heard learned counsel for the petitioners and the State.
Petitioner is husband. Allegation is about killing for demand of
dowry within seven years of marriage in matrimonial house while
submission of the learned counsel for the petitioner is that deceased was in
habit of leaving matrimonial house without informing any one and for the
last time when she left the house she did not return. No demand was ever
made. This much is corroborated by own sister of the deceased married in
the same village corroborated by other witnesses also, taking which into
consideration final form is submitted even then cognizance is taken and
petitioner is apprehending his arrest which never can be justified.
Having regard to the facts and circumstances of the case, in the
event of arrest or surrender within a period of one month from date of
receipt/production of a copy of this order, above named petitioner shall be
released on bail on furnishing bail bond of Rs.10,000/- with two sureties of
the like amount each to the satisfaction of the Chief Judicial Magistrate,
Bettiah, West Champaran, in connection with Nautan P.S. case no.33 of
2000 subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip