High Court Patna High Court - Orders

Mishri Sah vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Mishri Sah vs The State Of Bihar on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8313 of 2011
                                     MISHRI SAH
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2. 25.3.2011 Heard.

The allegation as appearing in the F.I.R. is that the

accused persons concerted to strangulate the deceased to death

on account of not fulfilling the demand for additional dowry.

The post-mortem examination report indicates as if there was no

external injury and, as such, the parts of viscera were persevered.

The petitioner is, above all, the father-in-law.

Let the petitioner Mishri Sah be directed to be

released on furnishing a bond of Rs. 10,000/-( ten thousand)

with two sureties of the like amount each to the satisfaction of

the Chief Judicial Magistrate, Chapra( Saran) in Sonepur

P.S.case No. 190 of 2010.

        Kanth                                          ( Dharnidhar Jha, J.)