IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29828 of 2010
RANJAN KUMAR SINGH @ RANJAN KUMAR @ CHUNNA SINGH
Versus
STATE OF BIHAR
-----------
3 07.10.2010 Heard learned counsel appearing on behalf
of the petitioner and the learned counsel
appearing on behalf of the State.
Petitioner is in custody in connection
with Bikram P.S. Case No.217 of 2009 for the
offence punishable under Sections 304B, 201,
341, 241, 323/34 of the Indian Penal Code.
The petitioner is the husband of the
deceased.
Learned counsel for the petitioner
submits that during the course of investigation
the evidence of some of the independent
witnesses shows that even on an earlier
occasion the deceased had tried to set herself
on fire. He further submits that the
institution of the case is an after thought
inasmuch as the informant after receiving the
ornaments of the deceased and having taken the
custody of the son, has chosen to institute the
present case. He further submits that although
the son of the deceased is in custody of the
maternal grand father but it has been
-2-
incorrectly stated in the F.I.R. that the
petitioner and his family members have cause
the disappearance of the son.
Learned counsel for the petitioner
further submits that at no place in the F.I.R
the informant alleges any dowry demands. He
thus submits that it is only by reason of the
petitioner being husband that he has been
involved in the present case and the petitioner
on his own surrendered on 16.1.2010.
Taking into consideration the
circumstances and considering the submissions
of the learned counsel, let the petitioner
namely, Ranjan Kumar Singh @ Ranjan Kumar @
Chunna Singh 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 the Additional Chief Judicial
Magistrate, Danapur in connection with Bikram
P.S. Case No.217 of 2009 subject to the
following conditions:
(a) that the petitioner would accept the
police papers without causing any
unnecessary delay and co-operate in
the trial.
-3-
(b) The petitioner would present himself
on each and every date fixed in the
case before the Court below and the
failure on the part of the petitioner
to attend the Court below on two
consecutive dates fixed without
reasonable explanation to the
satisfaction of the Court below would
confer liberty on the Court concerned
to initiate proceeding for
cancellation of his bail bond and to
take him into custody.
Bibhash (Jyoti Saran, J.)