IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.18320 of 2011
====================================================
SHITANSHU VINIT - Petitioner/s(s)
Versus
THE STATE OF BIHAR - Opposite Party/s(s)
====================================================
Appearance :
For the Petitioner/s: Mr.
For the Opposite Party/s: Mr.
====================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
DATE: 05-07-2011
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
——————
03. 05.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Informant’s daughter was found hanged (dead) in her
flat; a written note recovered from the room said written by the
deceased detailing reason for her committing suicide which goes
to show that for the first time, she came in contact with co-accused
Harsh, thereafter others including this petitioner and allegation is
that all committed rape upon her several times much earlier to the
date of incident. Criminal activity of co-accused Harsh mentioned
in suicidal note. Writing of suicidal note is doubted on behalf of
the learned counsel for petitioner that same is not compared with
admitted signature of the deceased. Further there is mention of
commitment of rape for several times including harassment to the
deceased, in same sequence, it is mentioned that this petitioner
was not residing at Patna, act of the petitioner, if can be taken for
abetment to suicide is also doubted with further submission of the
2
learned counsel for petitioner that affairs with several is said rape,
but initially it is mentioned in the suicidal note that the deceased
fell in love of co-accused Harsh and then only anything happened
with her. Rape is not confirmed in post mortem report. Petitioner
is in custody since 04.11.2010.
Accordingly, let the petitioner above named 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
Additional Sessions Judge, IV, Patna in connection with Patrakar
Nagar P. S. Case No.221 of 2010 (S.T.No.67 of 2011).
Vikash (Mandhata Singh, J.)