IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27208 of 2011
----------
Shatrughna Sharma, son of late Bahadur Sharma, resident of
village- Banpura, P.S. Rasulpur, District-Saran… Petitioner
Versus
The State Of Bihar………………………………………Opp. Party
——–
2 24-8-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner’s prayer for anticipatory bail, at the
stage of investigation, was rejected on 10th September, 1999
vide annexure-2. Annexure-5 shows that charge-sheet was
submitted against only two of the named accused and not
against the petitioner. Although police submitted final form
against the petitioner but the learned Magistrate differed
from the opinion of the police and after taking cognizance
issued summons against him in the year 2005. Petitioner
applied for anticipatory bail again before the Sessions
Judge in the year 2011 which has been rejected.
Considering that petitioner is husband of the
deceased lady who died due to burn injury, he is named in
the F.I.R. and the nature of the offence under section 306 of
the I.P.C., this Court is not persuaded to grant anticipatory
2
bail to the petitioner. The prayer is again rejected. This
order shall not prejudice the case of the petitioner if he
surrenders and seeks regular bail in the court concerned i.e.
the court of Chief Judicial Magistrate, Saran in connection
with Rasulpur P.S.Case No. 51 of 1998.
Naresh ( Shiva Kirti Singh, J.)