IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12570 of 2011
BINOD SAH AND ANR.
Versus
THE STATE OF BIHAR
-----------
02. 22.04.2011 Petitioners being parents of the husband are
apprehending their arrest in a case registered under
Sections 304-B/34 of the I.P.C.
The marriage was performed one and half years
prior to the occurrence. The accusation is of demand of
Rs. 2,00,000/- and for not fulfillment the same, torture
was inflicted.
It is submitted by learned counsel for the
petitioners that after investigation chargesheet has been
submitted under Sections 498A, 306 of the I.P.C.
Considering the aforesaid facts, let the
petitioners namely 1. Binod Sah 2. Meena Devi, in the
event of their arrest or surrender before the Court below
within a period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Lakhisarai in connection with Lakhisarai P.S. Case No.
484 of 2010, G.R. No. 1167 of 2010.
Shageer ( Dinesh Kumar Singh, J)