IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42343 of 2010
1. KUSUM DEVI
2. RADHIKA DEVI
Versus
STATE OF BIHAR
-----------
02. 21.12.2010 Heard learned counsel for the petitioners. No one
appears on behalf of the State.
The two petitioners herein are sisters-in-law of the
victim. They have been made accused in a case lodged under
sections 304B and 201/34 IPC. As per the allegation, the
marriage of the deceased was solemnized with one Ram Naresh
Ram (Dewar of petitioners herein) some ten years ago. The
husband of the victim used to live in Delhi, but the allegation is
levelled that these petitioners along with one ‘Bhainsur’ used to
demand dowry. There is, however, no allegation against the
husband or any other family member.
Learned counsel for the petitioners submits that
considering the allegation and materials on record ‘Bhainsur’
of the victim(husband of the petitioner no.1) has since been
released on bail by this Court by order dated 22.12.2009
(Annexure-2). It is submitted that petitioners are ladies and
they are in custody since 23.08.2010.
Having regard to the fact that one of the co-accused
of this case, having identical allegation, has since been released
on bail by a bench of this Court, the two petitioners above
named are also directed to be released on bail on furnishing bail
2
bond of Rs.10,000/- (ten thousand) each, with two sureties of the
like amount each to the satisfaction of CJM, Saran at Chapra in
connection with Baniyapur P.S.Case No. 83 of 2009 subject to
the condition that one of the bailors shall be their own/close
family members.
( Kishore K. Mandal )
hr