IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23721 of 2008
LAKHAN PRAJAPAT
Versus
STATE OF BIHAR
-----------
2 08/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
Informant’s daughter Pinki was married in the year 2002
with Lallan Parjapat elder brother of the petitioner. Subsequently she
was tortured in connection with dowry related demand. Ultimately she
was done away on account of her inability to procure desired dowry
articles.
Submission is that the petitioner is the younger brother of
the husband of the deceased. He is not the benefited person from the
dowry articles. The husband of the deceased is already in custody.
Under the identical circumstances accused persons Krishna Prajapat
(father-in-law of the deceased), Bhagwatiya Devi (mother-in-law of
the deceased) and Krit Prajapat (sister-in-law of the deceased ) have
been admitted to regular bail by this court.
Considering the facts and circumstances of the case, the
petitioner Lakhan Prajapat is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the Additional
Sessions Judge, F.T.C. Ist, Gaya in S.Tr. No. 23 of 2008/297 of 2008
arising out of Guraru P.S. Case No. 26 of 2007.
avin. (Shyam Kishore Sharma, J.)