High Court Patna High Court - Orders

Binay Prasad @ Kumar &Amp; Ors vs The State Of Bihar on 9 September, 2010

Patna High Court – Orders
Binay Prasad @ Kumar &Amp; Ors vs The State Of Bihar on 9 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21757 of 2010
                    1. BINAY PRASAD @ KUMAR
                    2. SUSHILA DEVI @ LALITA DEVI
                    3. ARJUN MAHTO @ ARJUN PD.
                             ---------------------- PETITIONERS
                                            Versus
                              THE STATE OF BIHAR
                                              with
                            Cr.Misc. No.29768 of 2010
                    DILIP KUMAR PRASAD @ DILIP PRASAD
                                 --------------------- PETITIONER
                                            Versus
                                   STATE OF BIHAR
                                          -----------

3 9.9.2010 Learned counsel for the petitioners

seeks permission to withdraw this application,

as during the pendency of this application,

petitioner nos. 1 and 3 of Cr.Misc.No. 21757 of

2010 have been arrested by the police.

Accordingly, this application is

permitted to be withdrawn as having become

infructuous as against petitioner nos. 1 and 3.

For rest of the petitioners, heard

learned counsel for the parties.

There is specific allegation about

torture for non-fulfilment of demand of dowry

soon before the death within seven years of

marriage in matrimonial house and disposal of

the dead body. Defence is death due to some

ailment. Prescription is also filed. Some

witnesses are also stating about suffering of
2

the deceased from some ailment but without

referring the doctor who could be approached.

Further really she was suffering, her parents

should be informed, they should remain present

while medical aid was being provided, certainly

demand by petitioner Dilip Kumar Prasad @ Dilip

Pd. who is brother-in-law of the deceased

(Cr.Misc.No. 29768 of 2010) or torture on his

behalf is not alleged even in the F.I.R.

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 petitioner namely Dilip Kumar Prasad @

Dilip Pd. of Cr.Misc.No. 29768 of 2010 shall be

released on bail on furnishing bail bond of Rs.

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

like amount each to the satisfaction of Chief

Judicial Magistrate, Gaya in Bodh Gaya P.S. Case

No. 67/10, subject to the condition as laid down

under section 438(2) Cr.P.C.

So far petitioner no.2 of Cr.Misc.No.

21757 of 2010 is concerned, her prayer for

anticipatory bail is rejected.

AI                                               ( Mandhata Singh, J.)