IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2577 of 2010
1. ASHA DEVI, wife of Binod Yadav, resident of village - Gangapur, PS.- Karpi,
district - Arwal.
2. Pinki Devi, wife of Ranjit Yadav, resident of village - Sahaybigha, P.S. -
Makhdumpur, District- Jehanabad.
-------------- Petitioners.
Versus
THE STATE OF BIHAR ------- Opposite Party.
-------
05. 28.06.2010 Heard learned counsel for the petitioners and State.
Petitioners are named accused in connection with
Karpi (Bausi O.P.) P.S. Case No. 56 of 2009 for offences under
Section 304(B)/34 of the Indian Penal Code.
The two lady petitioners being mother and sister-in-law
of the deceased daughter of the informant. There is general
allegation of demand of dowry, torture etc. Moreover, the
deceased was earlier married with elder brother of her present
husband who is said to have been murdered and the deceased
herself and lodged the case against other family members, but
as stated subsequently, the parties arrived at amicable
settlement, whereof deceased was married with present
husband i.e. younger brother of her first husband, thereafter as
alleged some amount in cash was demanded and the deceased
was said to have been killed, but, there is absolutely nothing
specific against these two female inmates of the family.
Considering the facts and circumstances of the case,
in the event of their arrest/surrender within four weeks from
receipt of the copy of this order, petitioner, namely, (1) Asha
Devi, (2) Pinki Devi, are directed to be released on bail on
-2-
furnishing bail bond of Rs. 10,000/- (ten thousand only) each
with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Jehanabad, in connection with Karpi
(Bausi O.P.) P.S. Case No. 56/2009. Subject to condition laid
down under Section 438(2) of the Criminal Procedure Code.
(Akhilesh Chandra, J.)
Rajeev/