IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15630 of 2008
JAY PRAKASH CHAURASIYA
Versus
STATE OF BIHAR
-----------
3 04/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The informant’s daughter was married with the petitioner in
the year 2001. Allegation is that she was killed because she was not in
a position to satisfy the dowry demand of Rs. 50,000/- and a
motorcycle.
Submission is that the case is not under section 304 B of the
Indian Penal Code. Allegation against this petitioner and other family
members is identical. During investigation some witnesses have stated
that the medical help was not made available in time so the death
occurred. The doctor has not found the allegation to be true regarding
the death on account of poison.
Considering the facts and circumstances of the case, the
petitioner Jay Prakash Chaurasiya is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the F.T.C. No.-
3, Rohtas at Sasaram in S.Tr. No. 579 of 2007 arising out of
Bikramganj P.S. Case No. 113 of 2006.
avin. (Shyam Kishore Sharma, J.)