IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17918 of 2011
1. Nirmala Devi
2. Ram Naresh Baitha @ Naresh Baitha
3. Dinesh Baitha
Versus
The State Of Bihar
4/ 24.08.2011
Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are Bhasoor and Dewar alleged for killing
informant’s daughter for demand of dowry. Marriage is of the year
2009. Submission is that petitioners have no concern with affairs of
the husband. At least gotni acquires the status of deceased in the
family and only to cast pressure, all the family members are made
accused in the case. Petitioners remained in custody since
10.04.2011.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of S.D.J.M.,
Pupri at Sitamarhi in connection with Bajpatti P.S. Case No. 23 of
2010.
Shail (Mandhata Singh, J.)