IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3607 of 2010
PREM SUNITA DEVI @ PREM KUMARI DEVI
Versus
The STATE OF BIHAR
with
Cr.Misc. No.3618 of 2010
RAMA SHANKAR SINGH @ BHOLA SINGH
Versus
THE STATE OF BIHAR
------
5/ 24.08.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
There is allegation of demand of dowry and torture for
its non-fulfillment soon before the death within 7 years of the
marriage in matrimonial house but on the point of death, it is
submitted that death was due to ailment. Deceased suffered with
diarrhea taken to local Doctor who referred to Sadar Hospital but on
way she died thereafter, certificate for death was obtained from the
Doctor. Dead body was cremated with customary rites.
Considering the facts and circumstances of the case, the
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Chakia P.S. Case No. 153 of 2009 above named
petitioners shall 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 C.J.M., Motihari, East Champaran subject
to the conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)