IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.38973 of 2010 VIJAY DAS @ BIJAY DAS Versus STATE OF BIHAR -----
04. 29.03.2011 Heard learned counsel for the petitioner and the state.
Petitioner is husband, is in custody since 06.4.2010,
alleged for killing his wife for non-fulfillment of demand of dowry
while the submission of the learned counsel for petitioner is about
solemnization of the marriage before 1995 as voter list of 1995
mentions deceased’s name as wife of this petitioner. Specifically it
is submitted that she was issueless, so consumed poison herself and
father-in-law and brother-in-law are allowed bail vide Cr. Misc.
No.26945 of 2010 by a bench of this court.
Having regard to the facts and circumstances of the case,
let the petitioner 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 the Additional Sessions Judge, Fast Track
Court, IV, Bettiah, West Champaran in connection with Sessions
Trial No.424 of 2010 arising out of Majhauliya P. S. Case No.30 of
2010.
Vikash (Mandhata Singh, J.)