IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40816 of 2010
SARLA DEVI
Versus
STATE OF BIHAR
WITH
Cr.Misc.No. 41045 OF 2010
MADAN SAO
VERSUS
THE STATE OF BIHAR
--------------------------
2 26.3.2011 Heard learned counsel for the
petitioners and the informant.
In the incident, allegation is about
killing the deceased by setting her on fire for
non-fulfilment of demand of dowry. The matter
was informed to the Police who thoroughly
investigated and submitted final form finding
the case mistake of fact otherwise also
submission of learned counsel for the
petitioners is that fire was accidental in which
wife and husband both sustained burn injuries,
admitted to Hospital. Deceased gave a Fardbeyan
for the same and at later stage, husband also
died. Petitioners are father-in-law and mother-
in-law of the deceased.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
2
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Sri
S.B.Kumar, Judicial Magistrate, 1st Class, Hilsa
(Nalanda) in Complaint Case No. 301(C)10,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)