IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21488 of 2010
1. Farzana, W/o Md. Saiful
2. Hamida, W/o Afroz
3. Irsat , D/o Md. Qaiyum
4. Md. Qaiyum, W/o Late Anis
All are residents of Village- Rampur Purwari Tola, Kela Bari, P.S.-
Gogri, District- Khagaria.
..........Petitioners.
Versus
THE STATE OF BIHAR ........... Opposite Party.
-----------
2. 12-07-2010 Petitioner No.-1 is the wife of elder brother of the
husband of the deceased, Petitioner no. 2 is the married sister of the
husband, Petitioner no. 3 is the unmarried sister of the husband and
Petitioner no. 4 is the father-in-law of the deceased are apprehending
their arrest in a case registered under sections 304B/34 of the Indian
Penal Code.
It is alleged in the F.I.R. that marriage took place 7-8
years prior to the occurrence, though the dead body was found by the
informant in the house of husband of the deceased. It is suspected that
all the family members strangulated her by putting rope in the victim’s
neck.
In view of the own averments of the informant that the
marriage took place 7-8 years ago which itself make the prosecution
case improbable under sections 304B I.P.C. Moreover, allegations
have been levelled on the basis of suspicion.
Learned A.P.P. however, submits that the petitioners
are named in the F.I.R. and their hands have been suspected by the
-2-
informant.
Considering the aforesaid facts and keeping in view that
petitioner nos. 1 to 3 are the female members and petitioner no. 4 is
aged person, let the petitioners be released on anticipatory bail in the
event of their arrest and/or surrender before the court below within a
period of 12 weeks from today, on furnishing bail bonds of Rs.
10,000/-(ten thousand) with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate, Khagaria in
connection with Gogari P.S. Case No. 60/2010 (G.R. No. 598/2010).
Sujit (Dinesh Kumar Singh,J.)