IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2952 of 2011
SANJAY SINGH
Versus
THE STATE OF BIHAR
-----------
2. 10.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending
his arrest in a case registered under
Sections 498(A) and 302/34 of the Indian
Penal Code.
The accusation was of assault.
After investigation, the police submitted
charge sheet under Section 306 of the
I.P.C.
It is submitted by the learned
counsel for the petitioner that the
marriage took place 20-22 years prior to
the occurrence and when the husband found
the victim in unconscious condition then
she was being taken to hospital where she
died then the inquest was prepared and
the post mortem was also performed and
the Viscera was preserved.
Learned counsel for the State
submits that the petitioner is the
husband of the victim and there is
2
allegation of assault against him.
Considering the fact that the
victim died after twenty two years of the
marriage and considering the conduct of
the petitioner of giving the medical help
to the victim and the fact that
accusation was not found true under
Sections 304/34 of the I. P. C. during
investigation, let the petitioner, above
named, be released on bail in the event
of arrest or surrender before the learned
court below within a period of twelve
weeks from today in connection with
Barauni (Chakiya)P.S. Case No. 72 of 2010
on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the
like amount each to the satisfaction of
the learned C.J.M.Begusarai, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)