IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36407 of 2010
1.
KRISHNA BHAGAT, Son of Babu Ram
2.BATASIA DEVI, Wife of Krishna Bhagat
3.URMILA DEVI, Wife of Dharmendra Bhagat, Daughter of Krishna Bhagat
All are Resident of Village Sidhariya, P.S. Kateya, District Gopalganj.
…….Petitioners
Versus
THE STATE OF BIHAR
……Opposite Party
02. 07-10-2010 Heard learned counsel for the three petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in this case being parents-in-
law and married sister-in-law of deceased daughter of the informant,
who died within four years of her marriage, after being subjected to
torture for demand of dowry etc. However, the informant appears
taking U turn by filing a petition that deceased died of natural death
after treatment provided by her-in-laws and there was no otherwise
demand or intention.
If it is so and informant on appearing as a witness on due
identification supports factum of filing of the petition on 26.3.2010
and contends therein that her husband and son both appearing as
bailors of the petitioners, and in the event of their arrest/surrender
before the court below within four weeks of receipt of the copy of this
order, petitioners, namely, 1.Krishna Bhagat, 2.Batasia Devi and
3.Urmila Devi, are directed to be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand only) each with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
-2-
Gopalganj in connection with Kateya P.S. Case No. 202 of 2009,
subject to condition laid down under Section 438 (2) of the Criminal
Procedure Code with additional condition to petitioner no. 1, namely,
Krishna Bhagat to remain physically present before the court below
till disposal of the case, in case of failure on two consecutive dates,
the liberty shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)