IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34333 of 2011
Rama Shankar Mahto & Anr.
Versus
The State Of Bihar
----------------------------------
02. 13.10.2011 Petitioners are languishing in custody since
03.08.2011 in a case registered under Sections 302,
201/34 of the I.P.C. and Section ¾ of the Dowry
Prohibition Act.
Admittedly the marriage was performed
eight years prior to the occurrence. There is general
accusation against the entire family members.
It is submitted by learned counsel for the
petitioners that the husband is in custody and the
other accused persons have been granted regular bail
vide Cr. Misc. No. 29623 of 2011.
Considering the aforesaid facts, let the
petitioners namely 1. Rama Shankar Mahto 2. Uma
Devi, 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, Bettiah, West Champaran in connection
with Gaunaha P.S. Case No. 52 of 2010.
(Dinesh Kumar Singh, J)
Shageer