IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37480 of 2010
SHAIL DEVI
Versus
STATE OF BIHAR
-----------
2 1.3.2011 Heard learned counsel for the petitioner and the
State.
Setting the deceased on fire for non-fulfillment of
demand of dowry for which she was being tortured soon
before the death of the daughter of the informant within seven
years of marriage in matrimonial house is the allegation.
Submission is about being the petitioner sister-in-
law (Gotanani) having similar status in the family having no
concern with demand and torture, if any, was caused upon the
deceased.
In the circumstance, let the aforesaid petitioner in
the event of her arrest/surrender before the court below within
one month from today be released on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each
to the satisfaction of the Chief Judicial Magistrate, Siwan, in
Mairwa (Ziradei) P.S. Case No.23/10 subject to the condition
as laid down under section 438(2) of Cr.P.C.
Anilkr.sinha ( Mandhata Singh,J.)
2