IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35170 of 2011
======================================================
1. Butan Choudhary @ Bhutan Choudhary
2. Lilawati Devi
3. Phula Devi @ Ramani
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 25-10-2011 Heard learned counsels for the petitioners and the State.
The petitioners being the parents and the wife of the brother
of the husband are apprehending their arrest in a case registered
under Section 304B of the Indian Penal Code and Section 3/4 of
the Dowry Prohibition Act.
The accusation is of demand of dowry and torture.
It is alleged by the informant that he received the
information of poisoning given to the victim in her in-laws house.
The marriage was performed in the year 2004.
It appears that the charge sheet has been submitted without
the viscera report.
Considering the general accusation and the fact that the
marriage was performed in the year 2003, let the above named
petitioners be released on anticipatory bail in the event of their
arrest or surrender before the learned court below within a period
of twelve weeks from today, on furnishing the bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Buxar in connection with Buxar (M) P.S. Case No. 20/2009
subject to the conditions as laid down under Section 438(2) of
the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-