IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37967 of 2010
MADAN SHARMA, son of Rajendra Thakur
Versus
STATE OF BIHAR
-----------
2/- 18.11.2010 Heard learned counsel for the parties.
Demand of dowry and killing for non-fulfillment was the
allegation, which was thoroughly investigated by the I.O. After
investigation the police submitted final form, finding the case false as
the deceased died due to snake bite. It has also been submitted that on
protest petition, the case was proceeded as Complaint Case and after
enquiry under section 202 Cr. P.C. the learned Magistrate found prima
facie case under Section ¾ of the Dowry Prohibition Act, which is
doubted on the ground that the marriage was of the year 2000, there
was no occasion for making of any demand and every provision is
made for informants son and daughter jointly by all the family
members including this petitioner.
Thus, having regard to the facts and circumstances of the
case, in the event of arrest of surrender within one month from the date
of communication of this order, the above named petitioner shall be
released on bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the satisfaction of the
Judicial Magistrate, 1st Class, Hilsa, Nalanda in Complaint Case
No.663 ( C) of 2009, subject to the condition as laid down under
section 438 (2) Cr. P.C.
( Mandhata Singh, J.)
Ashwini/-
2