IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.33445 of 2011 ======================================================
Shankar Mishra
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
3 25-10-2011 Heard learned counsels for the petitioner and the State.
The petitioner is apprehending his arrest in a case registered
under Section 304 of the Indian Penal Code.
It is alleged that the petitioner was irrigating the agricultural
land with the help of the naked electric wire which touched the
leg of the victim who subsequently, died due to electric shock.
It is submitted by learned counsel for the petitioner that he
is a bona fide consumer and the Electric Department has not
found any illegality/irregularity in the electric connection and at
best the case under Section 304A I.P.C is made out against the
petitioner.
Considering the nature of accusation, let the above
named petitioner be released on anticipatory bail in the event of
his arrest or surrender before the learned court below within a
period of twelve weeks from today, on furnishing the bail bond
of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of learned Chief Judicial
Magistrate, Bhagalpur in connection with Kajraili P.S. Case No.
32/2011 subject to the conditions as laid down under Section
438(2) of the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-