IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21012 of 2011
Safroz Alam @ Afroz Mian
Versus
The State Of Bihar
----------------------------------
3 30-09-2011 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 19.10.2010 in a case
registered under Sections-302/34 of the Indian Penal Code
and 3/4 of Dowry Prohibition Act but subsequently, after
completion of the investigation, charge sheet under Section-
306 of the Indian Penal Code has been submitted. In course of
investigation, it came to light that the deceased being fed up
with the family feud, committed suicide.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Safroz Alam @ Afroz Mian be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand) with
two sureties of the like amount each in connection with
Subhadra (Sahodara) P.S. Case No. 48 of 2010 to the
satisfaction of Chief Judicial Magistrate, Bettiah, West
Champaran.
AKV/- ( Hemant Kumar Srivastava,J.)