IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39403 of 2010
ASHOK KUMAR SAH
Versus
STATE OF BIHAR
-----------
2 16.3.2011 Heard learned counsel for the parties.
Torture for demand of dowry soon before
the death within seven years of marriage in
matrimonial house is the allegation. Death is
due to burn injury. Submission is that there was
no question to make any demand rather an account
was existing in name of deceased in which
sufficient money was deposited by this
petitioner. She was sole nominee of petitioner’s
insurance policy. Taking all the materials into
consideration while the matter was investigated
in earlier Jamui P.S. Case No.89/09 the Police
submitted final form observing a mistake of fact
but now cognizance is taken on the basis of
complaint petition.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
2
each to the satisfaction of Sri Abhishek Ranjan,
Judicial Magistrate, 1st Class, Jamui in
Complaint Case No. 471 C/2010, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)