IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36308 of 2010
1.BIRJU MANDAL SON OF LATE SHRIPATI MANDAL
2.BUCHIYA DEVI W/O BIRJU MANDAL
BOTH R/O VILLAGE- MALINIYA, P.S. KURSELA, DISTRICT-
KATIHAR
Versus
STATE OF BIHAR
-----------
17/03/2011 Heard Mr. Sanjeev Kumar Singh learned
counsel for the petitioners and learned APP for the
State.
The petitioners are accused of a case
registered under Sections 328, 304B, 302/34 of the
Indian Penal Code.
Informant’s daughter was married with Sunil
Mandal- son of the petitioners in the year 2008.
Allegation is that she was killed on account of her
inability to procure dowry articles.
Submission is that the petitioners are the
persons of advanced age and the husband of the
deceased is already in custody.
Vide order dated 7.10.2010 a report from the
Forensic Science Laboratory regarding viscera was
called for by this Court. The Director, Forensic Science
Laboratory vide his memo no. 264 dated 11.2.2002
reported that no article in connection with Kursela P.S.
Case No. 31 of 2009 was sent for examination.
Considering the facts and circumstances of
2
the case, the petitioners above named are directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount
each to the satisfaction of the learned
C.J.M./concerned Court, Katihar in connection with
Kursela P.S. Case No. 31 of 2009.
(Shyam Kishore Sharma, J.)
AVIN