IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6757 of 2011
SATENDRA MAHTO
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the husband is
apprehending his arrest in connection with
Pakaribarama P.S. Case No. 39 of 2004
registered under Sections 304(B), 201/34 of
the Indian Penal Code.
It appears that though the case was
instituted in 2004 but final form was
submitted on 07.08.2006 but differing with
the same cognizance has been taken.
It is submitted by the learned
counsel for the petitioner that accusation
was found false during investigation and
final form was submitted and other accused
has been granted anticipatory bail by a
Bench of this Court.
Since the petitioner is husband and
the case was instituted in 2004, this Court
is not inclined to interfere.
Let the learned court below consider
the regular bail application of the
petitioner and try to dispose off the same
2
preferably on the same day considering the
fact that the accusation has been found
false during investigation if the petitioner
surrenders and prays for regular bail within
a period of four weeks from today.
With this observation, the
application is disposed off.
U. K. ( Dinesh Kumar Singh, J)