IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35332 of 2011
Raj Narayan Jha & Anr
Versus
The State Of Bihar
2. 19.10.2011. Heard learned counsels for the
petitioners and the State.
The petitioners being the parents of
the husband are apprehending their arrest in
a case registered under Sections 302, 201/34
of the Indian Penal Code.
The accusation is that the marriage
was performed 16 years prior to the
occurrence but there was demand of motor
cycle and for non fulfillment of the same
victim was alleged to have been burnt to
death.
It is submitted by learned counsel
for the petitioners that the victim caught
accidental fire when she was taken to
hospital but died in the hospital when the
father of husband lodged the case of
accidental fire which has been brought on
record as Annexure-4. A supplementary
affidavit has been filed that the husband is
in custody.
Considering the fact that the victim
died after 16 years of marriage and was
given medical assistance, let the
2
petitioners, Raj Narayan Jha and Shiv Kali
Devi, be released on bail in the event of
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with Puranhiya P.S. Case
No. 12 of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned S.D.J.M.,
Sheohar, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)