High Court Patna High Court - Orders

Tengar Ram & Anr. vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Tengar Ram & Anr. vs The State Of Bihar on 14 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18386 of 2011
                            1. Tengar Ram, S/O-Nathuni Ram
                            2. Satendra Ram, S/O-Tengar Ram
                                              Versus
                                    The State Of Bihar
                                          -----------

03 14.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are in jail custody in a case registered

under Sections 304 (B), 498 (A), 201, 120(B) of the Indian Penal

Code and ¾ of Dowry Prohibition Act.

Petitioner no. 1 is father-in-law whereas petitioner

no. 2 is brother-in-law of the informant’s daughter. The marriage

of informant’s daughter had taken place in the year 2009 but it is

alleged that she was subjected to cruelty and harassment on

account of non-fulfilment of dowry demand and subsequently,

she was killed and her dead body was disposed of.

Learned counsel for the petitioners drew my

attention towards Paragraph Nos. 11, 12 & 13 of the case diary

and submitted that witnesses in course of investigation stated

before the Investigating Officer that the informant’s daughter

was in habit of eloping with her lover and the so-called dead

body of the victim has not been recovered as yet.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioners be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) each with two sureties of the like amount each to the
2

satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram in

connection with Chenari P.S. Case No. 140 of 2010.

SHAHZAD                           ( Hemant Kumar Srivastava, J.)