High Court Patna High Court - Orders

Prem Sunita Devi @ Prem Kumari Devi vs State Of Bihar on 24 August, 2010

Patna High Court – Orders
Prem Sunita Devi @ Prem Kumari Devi vs State Of Bihar on 24 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.3607 of 2010
                       PREM SUNITA DEVI @ PREM KUMARI DEVI
                                      Versus
                                 The STATE OF BIHAR
                                       with
                            Cr.Misc. No.3618 of 2010
                         RAMA SHANKAR SINGH @ BHOLA SINGH
                                      Versus
                                THE STATE OF BIHAR
                                      ------

5/ 24.08.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

There is allegation of demand of dowry and torture for

its non-fulfillment soon before the death within 7 years of the

marriage in matrimonial house but on the point of death, it is

submitted that death was due to ailment. Deceased suffered with

diarrhea taken to local Doctor who referred to Sadar Hospital but on

way she died thereafter, certificate for death was obtained from the

Doctor. Dead body was cremated with customary rites.

Considering the facts and circumstances of the case, the

prayer of the petitioners 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 Chakia P.S. Case No. 153 of 2009 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., Motihari, East Champaran subject

to the conditions as laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)