IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2226 of 2011
MD. RAHBAR SON OF MD. AIYUB
Versus
THE STATE OF BIHAR
-----------
3 20.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the husband is
apprehending his arrest in a case registered under
Section 304B/34 of the Indian Penal Code.
The petitioner is not named in the F.I.R. The
marriage was performed four years prior to the
occurrence. There is allegation of demand of dowry
and the victim died when she was pregnant.
It is submitted by learned counsel for the
petitioner that the victim was suffering from abdominal
pain for which she was being treated. The postmortem
report of the victim reflects no external injury.
Considering the fact that the petitioner was
not named in the F.I.R and during the investigation, no
external injury was found, let the above named
petitioner, be released on anticipatory bail, in the event
of his arrest or surrender before the learned Court
-2-
below within a period of 12 weeks from today, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Araria in connection with Jokihat (Mahalgaon) P.S.
Case No. 185/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-