High Court Patna High Court - Orders

Nirmala Devi & Ors. vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Nirmala Devi & Ors. vs The State Of Bihar on 24 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.17918 of 2011
                                1. Nirmala Devi
                                2. Ram Naresh Baitha @ Naresh Baitha
                                3. Dinesh Baitha
                                           Versus
                                    The State Of Bihar

4/   24.08.2011

Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are Bhasoor and Dewar alleged for killing

informant’s daughter for demand of dowry. Marriage is of the year

2009. Submission is that petitioners have no concern with affairs of

the husband. At least gotni acquires the status of deceased in the

family and only to cast pressure, all the family members are made

accused in the case. Petitioners remained in custody since

10.04.2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioners be released on bail on

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

sureties of the like amount each to the satisfaction of S.D.J.M.,

Pupri at Sitamarhi in connection with Bajpatti P.S. Case No. 23 of

2010.

     Shail                                                (Mandhata Singh, J.)