High Court Patna High Court - Orders

Harilal Sah vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Harilal Sah vs The State Of Bihar on 9 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.4293 of 2011
                                 HARILAL SAH .
                                        Versus
                             THE STATE OF BIHAR .
                                      -----------

2 9.2.2011 The petitioner, who is the father-in-law of the victim

girl, is in custody in relation to Mufassil P.S.Case no. 278 of

2010 instituted , inter alia, under Section 304 B IPC read with

Dowry Prohibition Act.

The complaint was lodged on 14.6.2010 before the

learned Chief Judicial Magistrate, Begusarai, inter alia, alleging

that the complainant heard that his daughter had been burnt in

the night intervening of 9th and 10th June,2010 . He immediately

went to the village and found the house locked and allegedly the

girl had been cremated. He says that he went to the police

station to lodge the information but it was not received. Hence

the complaint.

Learned counsel for the petitioner submits that from

the complaint, later registered as a case, itself it is clear the

complainant/ informant god information about the incident on

10th June, 2010 itself and from 10th to 14th June, 2010, he took

no steps in the matter rather he, in fact, participated, in the

funeral. It is thereafter that the complaint is lodged. He points

out that the learned Sessions Judge while rejecting the bail

application committed serious error of records in noting that the

informant received the information on 16.6.2010 to show that

the information was with him.

2

Be that as it may, petitioner being the father-in-law,

there being no overt act against him and the husband-Sanjay

Sah being in custody, let above named petitioner be 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

learned C.J.M., Begusarai in Mufassil P.S.Case no. 278 of 2010.

Singh                            ( Navaniti Prasad Singh, J.)