IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.35035 of 2010
1. BRAHAMDEO PASWAN, Son of Late Haro Paswan.
2. Upendra Paswan, Son of Brahamdeo Paswan.
3. Mundrika @ Munarik Paswan, Son of Brahamdeo Paswan.
4. Sunita Devi, wife of Upendra Paswan.
5. Sushila Devi, wife of Brahamdeo Paswan.
All are residents of village Kairi, Police Station - Noorsarai, District
- Nalanda. ................ Petitioners.
Versus
THE STATE OF BIHAR ............ Opp. Party.
-----------
02/ 07.10.2010 Heard learned counsel for the petitioners and
the State.
This is a petition for grant of anticipatory bail
for offence under section 302/34 of the Indian Penal Code.
The petitioners are the father, mother, brother
and Bhabhi of the deceased and the complaint has been
filed by the widow of the deceased alleging that due to
demand of dowry the father, mother, brother and Bhabhi
of the deceased has killed him. However, on the fact of it
the allegation bears to be a true. However, the father has
lodged a case that the complaint case encountered to this
case that his son was taken by the one of the in-laws of the
deceased son and he died at his Sasural.
Hence, having regard to the facts and
2
circumstances, that the case is complaint case and in view
of the allegation, above named petitioners, in the event of
their arrest or surrender in the court below within a period
of four weeks from the date of receipt / production of a
copy of this order, are directed to be released on bail on
furnishing bail bonds of Rs.10,000/- (ten thousand) each
with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Nalanda
at Biharsharif in connection with Complaint Case No.
676C of 2008, subject to the condition mentioned in
section 438 (2) of the Cr.P.C.
Kundan (Gopal Prasad, J.)