High Court Patna High Court - Orders

Hiralal Sahani&Amp;Anr. vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Hiralal Sahani&Amp;Anr. vs State Of Bihar on 2 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.182 of 2011
               1. HIRALAL SAHNI @ HIRA SAHNI, SON OF LATE LAKHAN SAHNI
                         2. CHHOTU SAHNI, SON OF HIRALAL SAHNI
                                      Versus
                               STATE OF BIHAR
                                    -----------

02 02.02.2011 Heard learned counsel for the petitioners as well as learned

Public Prosecutor for the State.

Originally, informant filed a complaint case which was

converted into Bhagwanpur P.S. Case No. 133 of 2010 for the offences

under Sections 304B, 201, 120B/34 of the Indian Penal Code.

Admittedly, petitioner no. 1 is father-in-law whereas

petitioner no. 2 is brother-in-law of the deceased. It is an admitted

position that the marriage of the deceased had taken place five years

ago. Although, it is stated in First Information Report that deceased was

done to death by her in-laws on account of non-fulfilment of illegal

demand but it appears that subsequently, informant filed a petition

before the Chief Judicial Magistrate, Begusarai disclosing this fact that

deceased died in course of her treatment.

Considering the aforesaid facts and circumstances as well as

submissions of the parties above named petitioners 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 Chief Judicial Magistrate, Begusarai in connection with above stated

Bhagwanpur P.S. Case No. 133 of 2010.

Shahzad                                       ( Hemant Kumar Srivastava, J. )