IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17727 of 2008
RAM BABU PAL.Vrs.THE STATE OF BIHAR
----------
3/ 15.7.2008 Heard learned counsel for the parties.
Initially a complaint case was filed which
was referred to police and thereafter present F.I.R.
has been registered for offences under Sections 304(B)
and 201 of the Indian Penal Code on the allegation that
the informant’s daughter Rekha Devi who was married in
May, 2004 with the petitioner was being subjected to
torture by the in-laws in connection with demand of
colour T.V., a motorcycle and a chain of gold and
ultimately on account of her inability to procure the
aforesaid articles, she was done to death.
Submission is that during investigation
independent witnesses have stated that it was a case of
electrocution and after death the father of the
deceased raised some demands and when the demands were
not fulfilled, the present case was lodged. Further
submission is that the petitioner is a government
servant and he was on duty during period of death of
his wife.
The petitioner is the husband of the victim
and death is within seven years of marriage. There is
allegation of torture and demand of additional dowry.
Before the Sessions Judge, the petitioner has taken
plea that the deceased was alive. The death is in the
house of the petitioner. Considering the allegation, I
am not inclined to grant bail to the petitioner.
Accordingly, his prayer for bail is rejected.
However, the petitioner may renew his prayer
2
for bail before the court below after examination of
the informant in trial.
Tahir/- ( Shyam Kishore Sharma, J.)