IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18432 of 2011
Ramdeni Bhagat @ Randeni Bhagat & Ors.
Versus
The State Of Bihar
-----------
3. 24.06.2011. Heard the learned counsel for the
petitioners and Mr. Raj Kishor Singh,
learned A.P.P. for the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 304B, 201 and 34 of the Indian
Penal Code.
The marriage was performed six years
prior to occurrence. The accusation is of
demand of dowry and torture.
It is submitted by the learned
counsel for the petitioners that the
specific accusation is against the husband
and the petitioners were residing separately
from the husband.
Considering the aforesaid
submissions, let the petitioners, Ramdeni
Bhagat @ Randeni Bhagat, Bilas Bhagat and
Sumitra 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
2
Madhuban P.S. Case No. 87 of 2010 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 C.J.M. East Champaran, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)