High Court Patna High Court - Orders

Bimala Devi vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Bimala Devi vs The State Of Bihar on 15 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.22070 of 2011
                 ======================================================
                 Bimala Devi, wife of Shugdeo Mandal@ Sugdeo Mandal, resident of
                 village Basagara, P.S. Raniganj, District-Araria.
                                                                        .... ....   Petitioner
                                                    Versus
                 The State of Bihar
                                                          .... .... Opposite Party
                 ======================================================
                 Appearance :
                 For the Petitioner : Mr. Radheshyam Prasad, Advocate
                 For the Opposite Party    :   Mr. Indu Bala Pandey, A.P.P.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

4 15-10-2011 Heard.

The petitioner apprehends her arrest in a criminal

prosecution registered under Sections 304B, 315/34 of the

Indian Penal Code.

Learned counsel for the petitioner submits that even if the

prosecution case is accepted, then also no case under Section

304 B of the Indian Penal Code is made out against the accused

persons including the petitioner, as there is no allegation of

demand of dowry against them. It is also submitted that matter

has been compromised between the parties. It is further

highlighted that co-accused Santosh Mandal, elder brother of the

husband of the deceased, has been granted regular bail by a

Bench of this Court.

2

Learned counsel for the State has strongly opposed the

prayer for anticipatory bail made on behalf of the petitioner. It is

pointed out that during the course of investigation several

witnesses have stated about the demand of dowry as also torture

being committed upon the deceased by the petitioner besides

other co-accused persons.

On perusal of the First Information Report vide

Annexure-1, this Court finds that the marriage of the deceased

with co-accused Manoj Mandal had taken place in the year 2005

and unnatural death of the deceased has taken place in the year

2010, that is well within a period of 7 years, as required under

Section 304B of the Indian Penal Code for constituting an

offence of dowry death. This Court further finds that the demand

of dowry was made by the petitioner and other accused persons

immediately after the marriage and due to non-fulfillment of

aforesaid demand, she has been done to death. At the time of

death, the deceased was carrying pregnancy and, therefore, the

petitioner and other accused persons have not only committed an

offence punishable under Section 304B I.P.C., rather they have

also committed a serious offence punishable under Section

315 I.P.C.

In view of serious nature of allegation against the
3

petitioner and she being mother-in-law of the deceased, having

played important role for commission of crime in question, this

Court is not inclined to accede to the prayer made on behalf of

the petitioner for grant anticipatory bail. It is, accordingly,

rejected.

The petitioner is hereby directed to surrender in the court

below within a period of four weeks from today in connection

with Raniganj P.S. Case No. 69 of 2010 pending in the court of

the learned Chief Judicial Magistrate, Araria, and if so advised,

seek regular bail.

(Birendra Prasad Verma, J)

Devendra/-