IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18778 of 2011
Subhash Prasad Singh
Versus
The State Of Bihar
-----------
3 29-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Initially, the informant filed Complaint Case which was
converted into Banka P.S. Case No. 206 of 2007 registered
under Sections-304(B), 201/34 of the Indian Penal Code.
Admittedly, the petitioner is father-in-law of the informant’s
daughter and it is also admitted position that relation of the son
of the petitioner with his wife i.e. daughter-in-law of the
petitioner was not cordial and the victim (daughter of the
informant) had filed a case under section-498A of the Indian
Penal Code in which a settlement took place and the victim left
alongwith her husband for her matrimonial home but
submission on behalf of the petitioner is that while the
informant’s daughter was being taken to her matrimonial home
by her husband, she was forcibly taken away by her brother as
well as brother-in-law and after that, her marriage was
solemnized with another person in U.P. and the exact
whereabouts of the alleged victim is not known to the petitioner.
It is also pointed out by him that for the above-said incident, the
husband of the victim had already filed an informatory petition
before the Sub Divisional Judicial Magistrate, Banka. In support
2
of his contention, he produced Photostat copy of the certified
copy of aforesaid informatory petition.
It appears from perusal of the case diary that in
course of investigation, some witnesses have supported the
above said stand of the petitioner.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Subhash Prasad Singh be released on bail
on furnishing bail bonds of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Banka P.S.
Case No. 206 of 2007 to the satisfaction of Chief Judicial
Magistrate, Banka.
AKV/- ( Hemant Kumar Srivastava,J.)