IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2114 of 2011
1. RAMESH SAH, SON OF LATE SAKHI CHAND SAH.
2. SABITRI DEVI, WIFE OF RAMESH SAH.
BOTH RESIDENTS OF VILLAGE-BELA (BAHURA) P.S.-BAKHARI, DISTRICT-
BEGUSARAI. .........PETITIONERS.
VERSUS
1. THE STATE OF BIHAR.
2. KOMAL DEVI, WIFE OF MUKESH SAH AND DAUGHTER OF DASHRATH
SWARNKAR, RESIDENT OF VILLAGE-LAKHMANIA, P.S.-BALIA, DISTRICT-
BEGUSARAI. ....Opposite parties.
-----------
2 19.02.2011 Perused the record.
Petitioners being family members of the husband or
apprehending their arrest in Complaint case registered under Section
498A and 315 of the I.P.C. and Section 4 of the Dowry Prohibition Act.
It is alleged that after the marriage the complainant was
tortured for the dowry which resulted into the abortion. Record reflects
that the victim’s abortion was caused due to illness and initially she was
being treated by her in-laws family. It appears that the restitution of
conjugal right case was filed prior to the present case.
Considering the aforesaid facts, let the petitioners above
named be released on bail in the event of arrest or surrender before the
court below within a period of 12 weeks from today, be released on
anticipatory bail on furnishing bail bonds of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to the satisfaction of learned
S.D.J.M., Begusarai in connection with Complaint case No.285C of 2010.
PN ( Dinesh Kumar Singh,J.)