High Court Patna High Court - Orders

Ramesh Sah &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 19 February, 2011

Patna High Court – Orders
Ramesh Sah &Amp; Anr. vs The State Of Bihar &Amp; Anr. on 19 February, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.2114 of 2011
                     1. RAMESH SAH, SON OF LATE SAKHI CHAND SAH.
                     2. SABITRI DEVI, WIFE OF RAMESH SAH.
                     BOTH RESIDENTS OF VILLAGE-BELA (BAHURA) P.S.-BAKHARI, DISTRICT-
                     BEGUSARAI.                                 .........PETITIONERS.
                                                   VERSUS
                  1. THE STATE OF BIHAR.
                  2. KOMAL DEVI, WIFE OF MUKESH SAH AND DAUGHTER OF DASHRATH
                      SWARNKAR, RESIDENT OF VILLAGE-LAKHMANIA, P.S.-BALIA, DISTRICT-
                      BEGUSARAI.                                ....Opposite parties.
                                                    -----------

2 19.02.2011 Perused the record.

Petitioners being family members of the husband or

apprehending their arrest in Complaint case registered under Section

498A and 315 of the I.P.C. and Section 4 of the Dowry Prohibition Act.

It is alleged that after the marriage the complainant was

tortured for the dowry which resulted into the abortion. Record reflects

that the victim’s abortion was caused due to illness and initially she was

being treated by her in-laws family. It appears that the restitution of

conjugal right case was filed prior to the present case.

Considering the aforesaid facts, let the petitioners above

named be released on bail in the event of arrest or surrender before the

court below within a period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bonds of Rs.10,000/-(ten thousand)

with two sureties of the like amount each to the satisfaction of learned

S.D.J.M., Begusarai in connection with Complaint case No.285C of 2010.

PN                                                             ( Dinesh Kumar Singh,J.)