IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17634 of 2008
NAGENDRA MAHTO
Versus
STATE OF BIHAR
-----------
4 07/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The petitioner is an accused of a case in which charge sheet
has been submitted under section 304 B of the Indian Penal Code though
the case was registered under sections 302, 201/34 of the Indian Penal
Code.
Runnu Devi, the daughter of the informant was married with
Bijendra Mahto brother of the petitioner four years earlier. Later on she
was killed because dowry related demand was not fulfilled and the dead
body was cremated by the accused persons.
Submission is that the petitioner is elder brother of the
husband of the deceased and he is separate and no concern with the
deceased and her husband. The police has investigated the matter and
found the petitioner to be innocent so charge sheet was not ordered to be
submitted against this petitioner and Neelam Devi. Neelam Devi has
been admitted to anticipatory bail.
Considering the facts and circumstances of the case, the
petitioner Nagendra Mahto 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 C.J.M., Jehanabad in
connection with Kako (Bhelawar) P.S. Case No. 33 of 2007.
avin. (Shyam Kishore Sharma, J.)
-2-