IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3404 of 2011
MD. SARFARAJ
Versus
THE STATE OF BIHAR
-----------
02. 11.03.2011 The petitioner being the husband is
apprehending his arrest in a case registered under Sections
304B/34 of the I.P.C. and Section 3/4 of the Dowry
Prohibition Act.
There is accusation of demand of dowry of
Rs.5,000/- and for non-fulfillment of the demand torture was
inflicted. The death taken place within three years of
marriage and there is accusation of administering poison.
Let the learned Court-below consider the
regular bail of the petitioner Md. Sarfaraj preferably on the
same day, if the petitioner surrenders before the Court-below
i.e. C.J.M., Bhagalpur in connection with Pirpaity P.S. Case
No.168 of 2008 in view of the fact that it appears
unreasonable that for the sake of Rs. 5,000/- the victim was
done to death and the other co-accused have been granted
anticipatory bail.
With the aforesaid observation, this application
is disposed off.
( Dinesh Kumar Singh, J.)
Mkr.