High Court Patna High Court - Orders

Rajan Thakur vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Rajan Thakur vs The State Of Bihar on 13 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28936 of 2011
                               Rajan Thakur, S/O-Ashok Thakur
                                            Versus
                                     The State Of Bihar
                                          -----------

02 13.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner being husband of the informant is languishing

in jail custody since 17.06.2011 in a case registered under Sections

147, 148, 341, 323, 307, 379 and 354 of the Indian Penal Code.

It would appear from the record that within a month not

only present case but also two other cases were filed by the informant

against her in-laws. Annexure-4, the injury report of the informant

suggests that she has received altogether five injuries and out of them

four injuries were found simple in nature whereas opinion in respect

of one injury was kept reserved. It would further appear from contents

of Complaint Case No. 442 C of 2011 that the informant had already

left her matrimonial home in the month of February, 2011.

Considering the aforesaid facts and circumstances as

well as period of detention of the petitioner in jail custody, let the

petitioner be released on bail on furnishing bail bonds of Rs. 10,000/-

(Ten Thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Bettiah, District-West

Champaran in connection with Bettiah Town P.S. Case No. 146 of

2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)