High Court Patna High Court - Orders

Ramashankar Kahar @ Nachak Kahar vs State Of Bihar on 6 December, 2010

Patna High Court – Orders
Ramashankar Kahar @ Nachak Kahar vs State Of Bihar on 6 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.26210 of 2010

                  Ramashankar Kahar @ Nachak Kahar, Son of Late Shobha Kahar,
                  resident of Village- Ramgarh, Police Station-Bhagwanpur, District-
                  Kaimur at Bhabhua                          ------------- Petitioner
                                                Versus
                                         STATE OF BIHAR
                                              -----------

03 06-12-2010 Heard Sri Bikramdeo Singh, learned counsel for the

petitioner and Sri Umesh Lal Verma, learned Addl. Public

Prosecutor appearing on behalf of the State.

The sole petitioner, who was initially made accused for

the offences under Sections 304B, 201/34 of the Indian Penal Code

in Bhagwanpur P.S. Case No.84 of 2009, has prayed for grant of

bail.

The petitioner is the husband of the deceased daughter of

the informant. It was alleged in the F.I.R. that the petitioner and

others by sprinkling K.Oil had set on fire the daughter of the

informant.

It has been submitted by learned counsel for the petitioner

that during the investigation, it was found that the deceased

committed suicide after consuming pesticide

Learned Addl. Public Prosecutor appearing on behalf of

the State has fairly submitted that after investigation, chargesheet

was submitted under Section 306 of the Indian Penal Code.

Considering the fact that the petitioner is in custody since

14.06.2010 and materials collected during investigation, let the

petitioner named above be released on bail on furnishing bail bond

of Rs.10, 000/- (ten thousand) with two sureties of the like amount
2

each to the satisfaction of learned Chief Judicial Magistrate, Kaimur

at Bhabhua in connection with Bhagwanpur P.S. Case No.84 of

2009.

NKS/-                                 ( Rakesh Kumar, J.)