High Court Patna High Court - Orders

Lalit Lal Deo vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Lalit Lal Deo vs State Of Bihar on 1 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21790 of 2008
                                   LALIT LAL DEO
                                       Versus
                                  STATE OF BIHAR
                                    -----------

3/ 01.07.2008 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The petitioner is an accused of a case which has been

registered under Sections 304B/34 of the Indian Penal Code on the

allegation that informant’s daughter married with the brother of the

petitioner was done to death within seven years of her marriage on

account of her inability to bring the desired dowry articles including cash

of Rs. 30,000/-.

Submission is that the petitioner is the brother of the

husband of the deceased and he lives separately from before and he has no

concern with the day-to-day activities of the deceased or her husband.

Considering the facts and circumstances of the case, the

petitioner Lalit Lal Deo is are ordered to 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 the Chief Judicial Magistrate,

Darbhanga in connection with Baheri P.S. Case No.85 of 2007.

kksinha/                                                             (Shyam Kishore Sharma, J.)