High Court Patna High Court - Orders

Vinay Kumar Sinha vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Vinay Kumar Sinha vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.22247 of 2011
                                  Vinay Kumar Sinha
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

5 9.11.2011 Heard counsel for the petitioner, the

informant and the State.

Death is within a year of marriage.

After marriage when the deceased went to her

in-laws’ house for the first time there was

some demand and abuse. She came to her parents

and again on request of her brother-in-law she

came to her in-laws’ house on the assurance

with no such repetition of demand or torture.

Submission is that earlier to her death

in the same night she talked her sister on

Mobile about all O.K. with her having no

complaint against any of the in-laws including

this petitioner. Post mort report is not clear

on the point of cause of death rather viscera

is kept preserved and some of the witnesses are

there to state that on the last day of fateful

night there was quarrel in between the wife and

husband about her having illicit relation with

her brother-in-law. In the discussed

circumstance, I doubt the act as abetment to

commit suicide by the deceased lady for refusal
2

of petitioner’s bail while he remained in

custody since 8.1.2011.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioner is

directed to 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 Chief Judicial Magistrate,

Kishanganj in Thakurganj (Powakhali) P.S. Case

No. 227 of 2010.

AI                                       ( Mandhata Singh, J.)