High Court Patna High Court - Orders

Sudhir Ram vs The State Of Bihar on 3 December, 2010

Patna High Court – Orders
Sudhir Ram vs The State Of Bihar on 3 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.39354 of 2010
                                     MADHURI DEVI
                                           Versus
                                    STATE OF BIHAR
                                         ---with---
                            Cr. Misc. No. 42392 of 2010
                                       SUDHIR RAM
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2/ 03/12/2010 Heard learned counsel for the petitioners

and learned counsel for the State.

Allegation is about killing the deceased by

strangulating her. Submission of the learned counsel

for the petitioners is that petitioners are uncle and

aunt of deceased’s husband separate from his father

(husband’s father). There is no eye witness in the case

and motive is shown demand of dowry beyond 9 years

of the marriage even not followed by torture. Rightly

the offence has been taken under Section 302 of the

I.P.C. but complicity of petitioners is doubted at its

root by referring above materials.

Considering the facts and circumstances of

the case, prayer of the petitioners is allowed.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in connection with Bakhtiyarpur

P.S. Case No. 150 of 2010, above named petitioners

shall be released on bail on furnishing bail bond of Rs.
2

10,000/- (ten thousand) each with two sureties of the

like amount each to the satisfaction of A.C.J.M., Barh,

Patna subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

Shail                                ( Mandhata Singh, J.)