High Court Patna High Court - Orders

Anita Devi & Anr. vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Anita Devi & Anr. vs The State Of Bihar on 23 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.15719 of 2011
                                       ANITA DEVI & ANR.
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02/ 23.06.2011 Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State assisted by the learned counsel for the

informant.

Admittedly, petitioner no.1 is Gotani whereas petitioner

no.2 is Bhaisur of the deceased whose marriage took place in the year

2005 and according to the prosecution case itself, after marriage the

deceased had led married life happily and peacefully for a period of

two years and after that the alleged demand of dowry was made and

admittedly, the dead body was disposed of after institution of the

present case and it is admitted case of the informant that he got

information about death of his daughter from his son-in-law.

Taking into consideration the aforesaid facts and

circumstances as well as submissions of the parties, let the petitioners,

Anita Devi and Bindeshwari Sah @ Sikchilli Sah, be released on bail

on furnishing bail bonds of Rs 10,000/- each with two sureties of the

like amount each to the satisfaction of the 2nd Addl. Sessions Judge

Bhagalpur in Khagalgaon P. S. case no. 311/2010.

shahid                                            (Hemant Kumar Srivastava,J)