High Court Patna High Court - Orders

Rajnish Thakur vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Rajnish Thakur vs The State Of Bihar on 3 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24078 of 2011
                           Rajnish Thakur son of Tarkeshwar Thakur
                                             Versus
                                     The State Of Bihar
                                           -----------

3. 03.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Death is by burn injury, torture for demand of dowry

is the allegation shown as motive to kill but submission of the

learned counsel for the petitioner is that marriage was not

within seven years of the incident. Incident is of 08.11.2010

and marriage is shown of the year 2003 without disclosing

month and day as was beyond 7 years.

His further submission is that the case was of

accidental fire. She was taken to hospital but was released from

emergency ward and was brought back home where some

problems developed and again deceased was immediately taken

to hospital, informant was also informed but could not be saved.

Taking the same into consideration, the petitioner’s

father and younger brother having similar allegation have been

allowed bail by different Benches of this Court vide Cr. Misc.

No. 11413 of 2011 and 15641 of 2011. The petitioner is in

custody since 28.01.2011.

2

Accordingly, let the petitioner above named be

released on bail on furnishing bond of Rs. 10, 000/- (ten

thousand) only with two securities of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Bhagalpur in

connection with Mojahidpur P.S. Case No. 187 of 2010.

(Mandhata Singh, J.)
Saif/-