High Court Patna High Court - Orders

Santosh Kumar Seth vs State Of Bihar on 14 March, 2011

Patna High Court – Orders
Santosh Kumar Seth vs State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38852 of 2010
                               SANTOSH KUMAR SETH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 14.3.2011 Heard learned counsel for the parties.

Killing for demand of dowry is the

allegation. Petitioner is husband. Submission is

that death was due to stomach ache. Same was

informed to informant’s family members and

deceased was taken to local Dr. Sudarshan who

referred her for Banaras. After thorough

investigation final form submitted exonerating

liability upon the accused persons and now on

protest only cognizance is taken.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioner shall be released on bail on

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

thousand) with two sureties of the like amount

each to the satisfaction of Judicial Magistrate,

Kaimur at Bhabua in Complaint Case No. 54 of

2010, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                         ( Mandhata Singh, J.)