High Court Patna High Court - Orders

Budhan Tanti &Amp; Ors vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Budhan Tanti &Amp; Ors vs State Of Bihar on 27 October, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.38835 of 2010
                                         BUDHAN TANTI & ORS
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 27.10.10. Heard learned counsels for the

petitioners and the State.

The petitioners being the father-in-law,

brother-in-law and mother-in-law of the victim

are languishing in custody since 23.07.2010,

24.08.2010 and 24.08.2010 respectively in a case

registered under Sections 304B and 201/34 of the

I.P.C.

It is alleged that the marriage took

place in the year 2004 and the victim was

subsequently killed on 22.07.2010 and the dead

body was disposed of.

It is submitted by the learned counsel

for the petitioners that there is no specific

allegation against these petitioners and there

is general allegation against the entire family

members. The victim was suffering from abdominal

pain and due to that she died. Annexure-3 has

been brought on record to suggest that the

informant has retracted from his initial

version.

Considering the aforesaid submissions,
2

let the petitioners, Budhan Tanti, Chandan Tanti

and Sudha Devi be released on bail on furnishing

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. Begusarai in

connection with Bhagwanpur P.S. Case no.98 of

2010.

U.K.                                     (Dinesh Kumar Singh,J.)