IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4492 of 2011
MD. HAMID
Versus
THE STATE OF BIHAR
-----------
2. 14.02.2011 The petitioner is in custody since 19.10.2010 in
relation to Sakra P.S. Case No. 371 of 2010, registered under
Section 304B/34 of the I.P.C.
The petitioner is the brother-in-law of the deceased. It
is submitted that husband of the deceased is in custody. The
allegation is that after marriage, the petitioner and his brother –
the husband of the deceased and other family members were
demanding dowry, failure to which the wife was killed.
Learned counsel for the petitioner submits that the
petitioner is a student of college and has no concern with the
affairs of his brother.
Considering the aforesaid, 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 Chief Judicial Magistrate, Muzaffarpur in
Sakra P.S. Case No. 371 of 2010.
Namita ( Navaniti Prasad Singh, J.)