IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4475 of 2011
SURAY DEO RAM
Versus
The State Of Bihar
-----------
4 12-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Being husband of the deceased, the petitioner is in
jail custody since 24.08.2010 in a case under sections-302,
201/34 of the Indian Penal Code. Admittedly, the marriage of the
deceased had taken place 20 years ago with the petitioner.
Although there is allegation that the petitioner wanted to marry
with another woman and that was the reason, he committed
murder of the deceased but admittedly, the case has not been
registered under section-304B of the Indian Penal Code in which
the burden lies upon the accused to prove his innocence. So,
considering the facts and circumstances of the case as well as
submission of the parties, let the petitioner, Suray Deo Ram 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 Jay Nagar P.S. Case No. 161 of 2010 to the
satisfaction of Chief Judicial Magistrate, Madhubani.
AKV/- ( Hemant Kumar Srivastava,J.)