High Court Patna High Court - Orders

Kusum Devi &Amp; Anr vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Kusum Devi &Amp; Anr vs State Of Bihar on 21 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.42343 of 2010
                   1. KUSUM DEVI
                   2. RADHIKA DEVI
                          Versus
                   STATE OF BIHAR
                                            -----------

02. 21.12.2010 Heard learned counsel for the petitioners. No one

appears on behalf of the State.

The two petitioners herein are sisters-in-law of the

victim. They have been made accused in a case lodged under

sections 304B and 201/34 IPC. As per the allegation, the

marriage of the deceased was solemnized with one Ram Naresh

Ram (Dewar of petitioners herein) some ten years ago. The

husband of the victim used to live in Delhi, but the allegation is

levelled that these petitioners along with one ‘Bhainsur’ used to

demand dowry. There is, however, no allegation against the

husband or any other family member.

Learned counsel for the petitioners submits that

considering the allegation and materials on record ‘Bhainsur’

of the victim(husband of the petitioner no.1) has since been

released on bail by this Court by order dated 22.12.2009

(Annexure-2). It is submitted that petitioners are ladies and

they are in custody since 23.08.2010.

Having regard to the fact that one of the co-accused

of this case, having identical allegation, has since been released

on bail by a bench of this Court, the two petitioners above

named are also directed to be released on bail on furnishing bail
2

bond of Rs.10,000/- (ten thousand) each, with two sureties of the

like amount each to the satisfaction of CJM, Saran at Chapra in

connection with Baniyapur P.S.Case No. 83 of 2009 subject to

the condition that one of the bailors shall be their own/close

family members.

( Kishore K. Mandal )
hr