High Court Patna High Court - Orders

Ramesh Sah & Ors. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Ramesh Sah & Ors. vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34456 of 2011
Ramesh Sah & Ors.

Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioners and the State.

The petitioners being younger

brother, mother and sister of the husband

are apprehending their arrest in a case

registered under Sections 498(A), 304(B),

201/34 of the Indian Penal Code.

The accusation is of making assault

and non fulfillment of dowry demand of Motor

cycle and colour T.V.

It is submitted by learned counsel

for the petitioners that the husband and

father-in-law have been acquitted vide

Sessions Trial No. 434 of 2003.

Considering the aforesaid facts, let

the petitioners, Ramesh Sah, Seema Devi and

Nirmala @ Kaushalya 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 Amnauur P.S. Case No. 44 of

2002 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) each with two sureties of the
2

like amount each to the satisfaction of the

learned C.J.M. Saran at Chapra, subject to

the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

Let learned court below positively

cancel the bail of petitioners if the

petitioners default for three consecutive

occasions during trial.

U. K. ( Dinesh Kumar Singh, J)