High Court Patna High Court - Orders

Gorakh Paswan vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Gorakh Paswan vs The State Of Bihar on 16 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4009 of 2011
                                   GORAKH PASWAN
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02. 16.03.2011 The petitioners being brother and married sister

of the husband are apprehending their arrest in a case

registered under Sections 304B, 120B/34 of the I.P.C.

It is alleged that within two years of marriage

the victim has been burnt to death. Though, there is general

allegation in the F.I.R. against the entire family members of

torture and killing the victim but it appears from the materials

on record that the inter caste love marriage was performed.

It is further submitted that during investigation it has come

that the victim was living separately with her husband.

Considering the accusation and the background

of the marriage being performed, let the petitioners namely,

Gorakh Paswan, Lal Babu Paswan, Sanichar Paswan, Sujan

Ram and Shijago Devi, in the event of their arrest or

surrender before the Court-below within a period of 12 weeks

from today, be released on anticipatory bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Bhojpur at Arrah in connection with Koilwar P.S.

Case No. 163 of 2010 subject to condition laid down under

Section 438 (2) of the Cr.P.C.

          Mkr.                                  ( Dinesh Kumar Singh, J.)