IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24233 of 2011
Jagdish Prasad, Son of Late Narain Mahto, Resident of Village-
Jorarpur, P.S.-Deep Nagar, District-Nalanda.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Birendra Kumar, Advocate.
For the State : APP.
----------------------------------
03/ 21.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner seeks bail in a case
which has been registered under Sections
498(A)/304(B)/201/34 of the Indian Penal
Code.
Initially, a complaint was filed
which was sent to police where the case was
registered. After investigation, the case was
found true under the aforesaid Sections.
Allegation is that the accused
persons have demanded Rs. 50,000/- from the
deceased who was second wife and when the
amount was not given she was killed.
Submission is that the deceased was
second wife and there was no question of
demanding any dowry. In fact, the
petitioner’s wife was suffering from diarrhea
and vomiting for which she was treated in a
clinic at Rajgir. When the condition
2
deteriorated, she was brought to Government
Hospital, Bihar Sharif and after death she
was duly cremated. Nobody has seen the
occurrence.
Considering the facts and
circumstances of the case, prayer for bail is
allowed. Let petitioner Jagdish Prasad be
enlarged on bail on furnishing bail bond of
Rs. 10,000/- (ten thousand) with two sureties
of the like amount each to the satisfaction
of the learned Chief Judicial
Magistrate/court concerned, Nalanda at
Biharsharif in connection with Deep Nagar
P.S. Case No. 233 of 2010.
(Shyam Kishore Sharma, J.)
kksinha/-