IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30721 of 2011
Bhawan Tiwari @ Anil Kumar Tiwari, Son of Late Nathuni
Tiwari, R/o Village Basantpur, P.S. Sathi, District West
Champaran.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
With
Cr.Misc. No.32503 of 2011
1.Reema Devi, Wife of Ajeet @ Ajeet Mishra.
2.Ajeet Mishra @ Ajeet Kumar Dwivedi.
Both are Sons of Late Rajendra Dwivedi, R/o Village Parsa,
P.S. Bagaha - 1, District West Champaran.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 30.09.2011 Since both these applications arising out of one case
are taken up together and being disposed of by this composite
order.
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
All the three petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 304(B), 201/34 of the Indian Penal Code, are named
accused in this case being brother-in-law (Dewar), Sister-in-law
(Nanad) and her husband of the deceased daughter of the
informant, who died within two years of her marriage under
suspicious circumstances after suffering from demand of dowry,
torture etc.
Submission is that there is no specific allegation
2
against the petitioners. Moreover, the informant by filing an
application before the court below on 29.07.2011 has taken a U
turn realizing the real facts.
Considering the facts and circumstances of the case,
in the event of informant personally appearing before the court
below and on due identification admits the contents of the petition
with his free will and consent without any coercion and also stood
as one of the bailors, in the event of their arrest/surrender before
the court below within four weeks, let the above named
petitioners be enlarged on bail on furnishing bail-bond of Rs.
10,000/- (ten thousand only) each with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Bettiah, West Champaran, in connection with Sathi P.S. Case No.
32 of 2011, subject to condition laid down under Section 438(2)
of the Criminal Procedure Code with additional condition to
remain physically present before the court below till conclusion of
the investigation/submission of the charge-sheet and in case of
failure on two consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)