High Court Patna High Court - Orders

Ramdeni Bhagat & Ors. vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Ramdeni Bhagat & Ors. vs The State Of Bihar on 24 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18432 of 2011
                          Ramdeni Bhagat @ Randeni Bhagat & Ors.
                                            Versus
                                     The State Of Bihar
                                          -----------

3. 24.06.2011. Heard the learned counsel for the

petitioners and Mr. Raj Kishor Singh,

learned A.P.P. for the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 304B, 201 and 34 of the Indian

Penal Code.

The marriage was performed six years

prior to occurrence. The accusation is of

demand of dowry and torture.

It is submitted by the learned

counsel for the petitioners that the

specific accusation is against the husband

and the petitioners were residing separately

from the husband.

                             Considering                  the                  aforesaid

                   submissions,       let     the    petitioners,                Ramdeni

Bhagat @ Randeni Bhagat, Bilas Bhagat and

Sumitra Devi, be released on bail in the

event of arrest or surrender before the

learned court below within a period of

twelve weeks from today in connection with
2

Madhuban P.S. Case No. 87 of 2010 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 C.J.M. East Champaran, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                     ( Dinesh Kumar Singh, J)