High Court Patna High Court - Orders

Binod Sah And Anr. vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Binod Sah And Anr. vs The State Of Bihar on 22 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.12570 of 2011
                         BINOD SAH AND ANR.
                                 Versus
                         THE STATE OF BIHAR
                                -----------

02. 22.04.2011 Petitioners being parents of the husband are

apprehending their arrest in a case registered under

Sections 304-B/34 of the I.P.C.

The marriage was performed one and half years

prior to the occurrence. The accusation is of demand of

Rs. 2,00,000/- and for not fulfillment the same, torture

was inflicted.

It is submitted by learned counsel for the

petitioners that after investigation chargesheet has been

submitted under Sections 498A, 306 of the I.P.C.

Considering the aforesaid facts, let the

petitioners namely 1. Binod Sah 2. Meena Devi, in the

event of their arrest or surrender before the Court below

within a period of 12 weeks from today, be released on

anticipatory bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Lakhisarai in connection with Lakhisarai P.S. Case No.

484 of 2010, G.R. No. 1167 of 2010.

Shageer                                         ( Dinesh Kumar Singh, J)