IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.40719 of 2010
1. RATAN SAH
2. Kishori Devi
3. Lalmati Devi
Versus
The STATE OF BIHAR
-----------
3/ 19.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are father-in-law, mother-in-law and
younger-sister-in-law. Allegation is about killing the deceased for
non-fulfillment of demand of dowry and taunting about giving
birth of female children only. Submission of the learned counsel
for the petitioners is that two female children and one male son
were already there. Demand is shown made by the husband even
in the F.I.R. and some of the close witnesses are stating about
quarrel in between the wife and husband. All the three children
were taken to informant’s house by husband only but to cast
pressure for otherwise gain, all the family members including
younger-sister-in-law, gotni having status of the deceased, have
been made accused in this case.
Considering the facts and circumstance of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Fulwaria P.S. Case No. 32 of 2010 above named
petitioner shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
2
each to the satisfaction of C.J.M., Gopalganj subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Supplementary affidavit is filed in Court kept with the
record.
Shail ( Mandhata Singh, J.)