High Court Patna High Court - Orders

Ganpati Mandal vs State Of Bihar on 25 October, 2010

Patna High Court – Orders
Ganpati Mandal vs State Of Bihar on 25 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.10502 of 2010
                          1. BHOLA MANDAL
                          2. PARBATI DEVI
                          3. MANORMA DEVI
                                 ------------------------- PETITIONERS
                                              Versus
                                     STATE OF BIHAR
                                                With
                               Cr.Misc. No.25465 of 2010
                                   GANPATI MANDAL
                                              Versus
                                     STATE OF BIHAR
                                            -----------

4 25.10.2010 Heard learned counsel for the parties.

Petitioners are Bhaisur, Gotani, mother-

in-law and husband of the deceased, alleged for

killing informant’s daughter for non-fulfilment

of demand of dowry within seven years of

marriage in matrimonial house.

Submission is that there is no substance

in the allegation nor there was any eye witness

which was realized later and husband was married

with another daughter of the informant,

sufficient to belie the allegation for

anticipatory bail.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten
2

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Banka in Banka (Barahat)

P.S. Case No. 168 of 2009, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                           ( Mandhata Singh, J.)