High Court Patna High Court - Orders

Govardhan Rai vs State Of Bihar on 4 July, 2008

Patna High Court – Orders
Govardhan Rai vs State Of Bihar on 4 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20151 of 2008
                             GOVARDHAN RAI
                                 Versus
                             STATE OF BIHAR
                              -----------

3/ 4.7.2008 Heard learned counsel for the parties.

Informant’s sister Sindhu Devi was married

with Appu Lal Rai who was done to death within seven

years of her marriage on account of her failure to

procure a Hero Honda motorcycle as additional dowry.

Submission is that the petitioner is the

father-in-law of the deceased. Further submission is

that the informant later on realised his mistake and

filed a petition before the court below that he has no

grievance and the death of his sister was natural.

Considering the facts and circumstances of

the case, let petitioner Govardhan Rai released on 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, Vaishali at

Hajipur in Jurawanpur P.S.Case No. 7 of 2006.

            Tahir/-                       ( Shyam Kishore Sharma, J.)