IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4009 of 2011
GORAKH PASWAN
Versus
THE STATE OF BIHAR
-----------
02. 16.03.2011 The petitioners being brother and married sister
of the husband are apprehending their arrest in a case
registered under Sections 304B, 120B/34 of the I.P.C.
It is alleged that within two years of marriage
the victim has been burnt to death. Though, there is general
allegation in the F.I.R. against the entire family members of
torture and killing the victim but it appears from the materials
on record that the inter caste love marriage was performed.
It is further submitted that during investigation it has come
that the victim was living separately with her husband.
Considering the accusation and the background
of the marriage being performed, let the petitioners namely,
Gorakh Paswan, Lal Babu Paswan, Sanichar Paswan, Sujan
Ram and Shijago Devi, in the event of their arrest or
surrender before the Court-below within a period of 12 weeks
from today, be released on anticipatory bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of Chief Judicial
Magistrate, Bhojpur at Arrah in connection with Koilwar P.S.
Case No. 163 of 2010 subject to condition laid down under
Section 438 (2) of the Cr.P.C.
Mkr. ( Dinesh Kumar Singh, J.)