IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16623 of 2011
1. Devanti Devi, W/O-Bachawan Bin
2. Bachawan Bin, S/O-Late Kuer Bin
Versus
The State Of Bihar
-----------
04 18.08.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Petitioners are parents-in-law of the deceased and it is
stated that they along with other accused committed the dowry death
of the deceased.
The contention of learned counsel for the petitioners is
that deceased committed suicide by locking herself inside the room
and her dead body was removed from the aforesaid room after
breaking the door of the above stated room. It is also contended by
him that the above stated facts are corroborated from perusal of
Paragraph nos. 8, 14 and other relevant paragraphs of the case diary.
On the other hand, learned counsel appearing for the
informant opposed the prayer and submitted that the husband of the
deceased is still absconding.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners 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 Chief
Judicial Magistrate, Bhojpur, Ara in connection with Barhara P.S.
Case No. 206 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)