High Court Patna High Court - Orders

Raja Sah vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Raja Sah vs The State Of Bihar on 4 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18889 of 2011
                                 Raja Sah, S/O-Rajendra Sah
                                            Versus
                                    The State Of Bihar
                                         -----------

03 04.11.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Petitioner being husband of the deceased is

languishing in jail custody since 07.04.2011 in a case initially,

registered under Sections 302, 328/34 of the Indian Penal

Code but subsequently, in place of Section 302, Section

306/34 of the Indian Penal Code were added.

Admittedly, the marriage of petitioner had taken

place with the deceased in the year 2002 and deceased died on

10.10.2010. Although, there is allegation that deceased was

subjected to cruelty and torture by her in-laws including the

petitioner but learned counsel for the petitioner drew my

attention towards Annexure-2 to this petition and submitted

that just after the death of the deceased, the father of the

deceased gave a Sanha to concerned Police Station disclosing

this fact that deceased consumed poison and the petitioner and

his family members were not responsible for the death of the

deceased.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, let the

petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount
2

each to the satisfaction of Chief Judicial Magistrate,

Darbhanga in connection with Kamtaul P.S. Case No. 179 of

2010.

SHAHZAD                          ( Hemant Kumar Srivastava, J.)