High Court Patna High Court - Orders

Md.Salim &Amp; Ors vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Md.Salim &Amp; Ors vs The State Of Bihar on 7 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.32439 of 2010
        1.   MD.SALIM.son of Late Saheb Ali.
        2.   Md. Imtiyaz.
        3.   Md. Bablu.
        4.   Md. Robbani.
             Petitioners No. 2 to 4 are sons of Md. Salim.
        5.   Shakeena Khatoon, wife of Md. Salim
                   All are resident of village Boariya, P.S.
             Sakra, Dist-Muzaffarpur.

                                       Versus
                                 THE STATE OF BIHAR
                                     -----------

3 7.2.2011 Heard learned counsel for the

parties.

Informant’s sister is killed in her

matrimonial house. Petitioners are father-

in-law, brother-in-laws & Mother-in-law of

the deceased. Killing for non-fulfillment of

demand is the allegation but the submission

is that money was being demanded for business

purposes earlier the allegation of torture

for demand of dowry ended in compromise. On

petitioners assurance deceased came back to

her matrimonial home and doctor has opined

the killing homicide as strangulation.

Hence, the prayer for anticipatory

bail on behalf of petitioner is rejected.

Petitioner is directed to surrender

in the Court of Chief Judicial Magistrate,

Muzaffarpur. in Sakra P.S. Case No. 215 of
2

2010 and pray for regular bail which shall be

decided on its own merit without being

prejudice by this rejection order.

Prakash                                   (Mandhata Singh, J.)