High Court Patna High Court - Orders

Raushan Kumar vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Raushan Kumar vs State Of Bihar on 24 June, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.19957 of 2010
                          RAUSHAN KUMAR
                              Versus
                         STATE OF BIHAR
                           -----------

2 24.06.2010 Heard learned counsel appearing on behalf

of the petitioner and learned counsel appearing

on behalf of the State.

The petitioner is in custody in

connection with Hisua P.S. No. 115 of 2009 for

offences punishable under Sections 304(B)/201

of the Indian Penal Code.

The petitioner is the elder brother of the

husband of the deceased.

Learned counsel with reference to the

allegations as set out in the F.I.R. submits

that there is no averments against this

petitioner regarding demand of dowry and in

which event no case under Section 304B is made

out against the present petitioner. Learned

counsel further submits that the petitioner who

is the bother of the husband of the deceased

engaged in a small time business at Kolkata

where he lives along with his wife and children

and had come to his village home to participate

in the Shradh of the deceased and whereupon he

has been roped in the present case. He further
2

submits that though the occurrence is said to

have taken place on 20.8.2009 but the F.I.R.

have been instituted after a lapse of three

days on 23.8.2009. He further submits that the

deceased in fact had fallen down from the roof

which resulted in her death. It has further

submitted that the marriage between the younger

brother of the petitioner and the deceased had

taken place 5 years back which further shows

that the allegation attributed is not correct.

Having regard to the circumstances

aforesaid, let the petitioner namely, Raushan

Kumar be released on bail on furnishing bail

bonds of Rs. 10,000/- with two sureties of the

like amount to the satisfaction of learned

Chief Judicial Magistrate, Nawada in connection

with Hisua P.S. case No. 115 of 2009.

Bibhash                                 ( Jyoti Saran, J.)