IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29419 of 2010
CHANDESHWARI RAM & ANR
Versus
THE STATE OF BIHAR
-----------
2. 12.08.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners being the younger
brother of the husband and wife are
apprehending their arrest in a case registered
under Sections 498A, 304B/34 of the I.P.C.
It is submitted that in the F.I.R.
there is no allegation of demand of dowry hence
no case under section 304B of the I.P.C. is
made out. In the first part of the F.I.R. there
is allegation against the husband and the
father-in-law but in the later part it is
alleged against entire family that the entire
family have burn victim.
Considering the fact that the F.I.R.
does not reflect any demand of dowry and there
is general allegation against the entire
family, let the petitioners, Chandeshweri Ram
and Urmila Devi be released on bail in the
event of their arrest or surrender before the
learned court below within a period of twelve
weeks from today in connection with Pipra P.S.
2
Case No. 36 of 2008 on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned S. D. J. M. Supaul,
subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
U.K. ( Dinesh Kumar Singh, J.)