IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.38608 of 2010
1. TITU RAM
2. Nawlesh Ram
3. Madan Ram
4. Praja Devi
5. Sugni Devi
Versus
The STATE OF BIHAR
-----------
3/ 27.04.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are alleged for killing the deceased for non-
fulfillment of demand of dowry. Submission is that she died of
complication of delivery and the case was lodged after one year of
the incident only to bargain and to secure the life of deceased’s
daughter, some land is transferred in her favour.
Considering the facts and circumstances of the case,
prayer of the petitioners for bail 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 Sheikhpura (Sarari) P.S. Case No. 228 of 2010
above named petitioners shall be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of C.J.M., Sheikhpura
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
Shail ( Mandhata Singh, J.)