IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36595 of 2010
PANKAJ PANDIT
Versus
STATE OF BIHAR
3 10.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner seeks his bail in connection with Manpur P.S.
Case No. 81 of 2009 registered under section 304B/34 of the
Indian Penal Code.
Petitioner is husband of the deceased. It is obvious from
case diary that in course of investigation, two sets of witnesses
were examined. One set of witnesses has stated that the deceased
committed suicide on account of quarrel which had taken place
between her as well as her mother-in-law prior to the alleged
occurrence. Second set of witnesses has stated that she was done
to death by her in-laws on account of illegal dowry demand.
Admittedly, the mother-in-law against whom there is some
allegation, has already been granted bail by another Bench of this
court vide order dated 06.05.2010 passed in Cr. Misc. No. 14285 of
2010.
Accordingly, the petitioner, namely, Pankaj Pandit is
directed to be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount each
in connection with Manpur P.S. Case No. 81 of 2009 to the
satisfaction of Chief Judicial Magistrate, Nalanda at Bihar Sharif.
AKV/- (Hemant Kumar Srivastava,J.)