High Court Patna High Court - Orders

Chandeshwari Ram &Amp; Anr vs The State Of Bihar on 12 August, 2010

Patna High Court – Orders
Chandeshwari Ram &Amp; Anr vs The State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29419 of 2010
                             CHANDESHWARI RAM & ANR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 12.08.2010. Heard learned counsel for the

petitioners and counsel appearing for the

State.

The petitioners being the younger

brother of the husband and wife are

apprehending their arrest in a case registered

under Sections 498A, 304B/34 of the I.P.C.

It is submitted that in the F.I.R.

there is no allegation of demand of dowry hence

no case under section 304B of the I.P.C. is

made out. In the first part of the F.I.R. there

is allegation against the husband and the

father-in-law but in the later part it is

alleged against entire family that the entire

family have burn victim.

Considering the fact that the F.I.R.

does not reflect any demand of dowry and there

is general allegation against the entire

family, let the petitioners, Chandeshweri Ram

and Urmila Devi be released on bail in the

event of their arrest or surrender before the

learned court below within a period of twelve

weeks from today in connection with Pipra P.S.
2

Case No. 36 of 2008 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 S. D. J. M. Supaul,

subject to the conditions as laid down under

Section 438(2) of Cr. P.C.

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