High Court Patna High Court - Orders

Md. Sarfaraj vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Md. Sarfaraj vs The State Of Bihar on 11 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.3404 of 2011
                              MD. SARFARAJ
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

02. 11.03.2011 The petitioner being the husband is

apprehending his arrest in a case registered under Sections

304B/34 of the I.P.C. and Section 3/4 of the Dowry

Prohibition Act.

There is accusation of demand of dowry of

Rs.5,000/- and for non-fulfillment of the demand torture was

inflicted. The death taken place within three years of

marriage and there is accusation of administering poison.

Let the learned Court-below consider the

regular bail of the petitioner Md. Sarfaraj preferably on the

same day, if the petitioner surrenders before the Court-below

i.e. C.J.M., Bhagalpur in connection with Pirpaity P.S. Case

No.168 of 2008 in view of the fact that it appears

unreasonable that for the sake of Rs. 5,000/- the victim was

done to death and the other co-accused have been granted

anticipatory bail.

With the aforesaid observation, this application

is disposed off.

( Dinesh Kumar Singh, J.)
Mkr.