IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.287 of 2011
CHOTE LAL SINGH , son of Late Dhani Lal Singh
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.1388 of 2011
HANSA DEVI , wife of Dhanpat Singh
Versus
THE STATE OF BIHAR .
-----------
2 03.02.2011 Both the above stated criminal cases
have arisen out of Narpatganj P.S. Case No.140
of 2010 registered under Sections 302, 201,
494/34 of the I.P.C. and 3/4 of Dowry
Prohibition Act, and accordingly, the above
stated petitions are being disposed of by this
common order.
At the very outset learned counsel for
the petitioners points out that petitioner in
Cr. Misc. No.287 of 2011 is co-villager whereas
petitioner in Cr. Misc. No.1388 of 2011 is
cousin mother-in-law of deceased and as a
matter of fact, both the petitioners do not
have any concern with the husband of the
deceased.
It is apparent from perusal of the
impugned order that initially case was
registered under Section 302 and other minor
Sections of the I.P.C., but subsequently,
2
charge sheet has been submitted under Section
304B of the I.P.C.
In view of the aforesaid facts and
circumstances as well as submissions of the
parties petitioners, namely, (1) Chote Lal
Singh and (2) Hansa Devi are directed to be
released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of
the like amount each, to the satisfaction of
C.J.M., Araria in connection with above stated
Narpatganj P.S. Case No.140 of 2010.
PN ( Hemant Kumar Srivastava,J.)