IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21303 of 2008
CHANDAN DEVI
Versus
STATE OF BIHAR
– – – –
3. 2.7.2008 Heard.
The case is under Section 304(B) of the
Indian Penal Code with the allegation that for
not getting the dowry demanded the lady was
ill-treated, tortured and killed by sprinkling
kerosene oil. The statement of the victim
recorded by the police indicates that she
had caught fire while cooking.
Under the above circumstances, let the
above named petitioner who is the Gotani of
the deceased, be directed to be released from
custody on her furnishing a bond of Rs.
10,000/-(ten thousand) with two sureties of
the like amount each to the satisfaction of
the Chief Judicial Magistrate, Begusarai, in
Barauni (Chakiya) P.S.Case No.129 of 2006
Kanth
( Dharnidhar Jha, J.)