High Court Patna High Court - Orders

Shankar Singh vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Shankar Singh vs The State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.719 of 2011
                                  SHANKAR SINGH
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

3 28.03.2011 Heard learned counsels for the petitioner

and for the State.

The petitioner being the brother of the

husband is apprehending his arrest in a case registered

under Sections 302, 201, 364/34 of the Indian Penal

Code.

It is alleged against the entire in-law’s family

including the petitioner that they killed the daughter of

the informant and have also abducted the son of the

deceased.

It is submitted by learned counsel for the

petitioner that son of the deceased is only eye witness,

who subsequently appeared before the police and his

statement under Section 164 Cr.P.C. was recorded to

the effect that his mother commit suicide by hang with

Fan.

Considering the statement of the son of the

victim and the fact that the husband is in jail, let the

petitioner above named be released on anticipatory bail,

in the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today, on

furnishing bail bond of Rs. 10,000/- (ten thousand)
-2-

with two sureties of the like amount each to the

satisfaction of the learned C.J.M., Begusarai, in

connection with Samho P.S. Case No. 21 of 2010,

subject to the condition as laid down under Section

438(2) of the Cr.P.C.

Bhardwaj ( Dinesh Kumar Singh,J.)