High Court Patna High Court - Orders

Birju Mandal &Amp; Anr vs State Of Bihar on 17 March, 2011

Patna High Court – Orders
Birju Mandal &Amp; Anr vs State Of Bihar on 17 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.36308 of 2010
    1.BIRJU MANDAL SON OF LATE SHRIPATI MANDAL
    2.BUCHIYA DEVI W/O BIRJU MANDAL
    BOTH R/O VILLAGE- MALINIYA, P.S. KURSELA, DISTRICT-
    KATIHAR
                                     Versus
                              STATE OF BIHAR
                                   -----------

17/03/2011 Heard Mr. Sanjeev Kumar Singh learned

counsel for the petitioners and learned APP for the

State.

The petitioners are accused of a case

registered under Sections 328, 304B, 302/34 of the

Indian Penal Code.

Informant’s daughter was married with Sunil

Mandal- son of the petitioners in the year 2008.

Allegation is that she was killed on account of her

inability to procure dowry articles.

Submission is that the petitioners are the

persons of advanced age and the husband of the

deceased is already in custody.

Vide order dated 7.10.2010 a report from the

Forensic Science Laboratory regarding viscera was

called for by this Court. The Director, Forensic Science

Laboratory vide his memo no. 264 dated 11.2.2002

reported that no article in connection with Kursela P.S.

Case No. 31 of 2009 was sent for examination.

Considering the facts and circumstances of
2

the case, the petitioners above named are directed to be

released on furnishing of 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./concerned Court, Katihar in connection with

Kursela P.S. Case No. 31 of 2009.

(Shyam Kishore Sharma, J.)
AVIN