High Court Patna High Court - Orders

Brahamdeo Paswan &Amp; Ors vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Brahamdeo Paswan &Amp; Ors vs State Of Bihar on 7 October, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.35035 of 2010
         1. BRAHAMDEO PASWAN, Son of Late Haro Paswan.
         2. Upendra Paswan, Son of Brahamdeo Paswan.
         3. Mundrika @ Munarik Paswan, Son of Brahamdeo Paswan.
         4. Sunita Devi, wife of Upendra Paswan.
         5. Sushila Devi, wife of Brahamdeo Paswan.
            All are residents of village Kairi, Police Station - Noorsarai, District
            - Nalanda.                     ................ Petitioners.

                             Versus
            THE STATE OF BIHAR          ............              Opp. Party.
                            -----------

02/ 07.10.2010 Heard learned counsel for the petitioners and

the State.

This is a petition for grant of anticipatory bail

for offence under section 302/34 of the Indian Penal Code.

The petitioners are the father, mother, brother

and Bhabhi of the deceased and the complaint has been

filed by the widow of the deceased alleging that due to

demand of dowry the father, mother, brother and Bhabhi

of the deceased has killed him. However, on the fact of it

the allegation bears to be a true. However, the father has

lodged a case that the complaint case encountered to this

case that his son was taken by the one of the in-laws of the

deceased son and he died at his Sasural.

Hence, having regard to the facts and
2

circumstances, that the case is complaint case and in view

of the allegation, above named petitioners, in the event of

their arrest or surrender in the court below within a period

of four weeks from the date of receipt / production of a

copy of this order, are directed to be released on bail on

furnishing bail bonds of Rs.10,000/- (ten thousand) each

with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Nalanda

at Biharsharif in connection with Complaint Case No.

676C of 2008, subject to the condition mentioned in

section 438 (2) of the Cr.P.C.

Kundan                         (Gopal Prasad, J.)