High Court Patna High Court - Orders

Rinku Devi &Amp; Ors vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Rinku Devi &Amp; Ors vs State Of Bihar on 16 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20376 of 2010
                 1. RINKU DEVI W/O SANJAY PRASAD @ SANJAY KUMAR
                 2. SANJAY PRASAD @ SANJAY KUMAR S/O YADUNANDAN PD.
                 3. YADUNANDAN PRASAD S/O LATE PARMESHWAR MAHTO
                                              Versus
                                       STATE OF BIHAR
                                           ----

2. 16.6.2010 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under section 304B of the Indian Penal

Code.

The prosecution case is that the daughter of the

informant was killed by her in-laws on account of non-fulfilment

of demands of dowry. However after investigation it was found

that the deceased had herself consumed poison, due to which

she died and charge sheet was submitted only against the

mother-in-law u/s.306 I.P.C., whereas final report was

submitted with regard to the present petitioners, who happen to

be the sister-in-law, brother-in-law and father-in-law of the

deceased.

In view of such, in the event of surrender of the

petitioners, named above, within four weeks from today in

connection with Nagarnausa P.S.case No.95 of 2009, they shall

be released on anticipatory bail on furnishing bail bonds of Rs.

5,000/- (five thousand) each with two sureties of the like amount

each to the satisfaction of Sri Rajesh Pandey, Judicial

Magistrate 1st class, Hilsa (Nalanda), subject to the conditions
-2-

as laid down u/s.438(2) Cr.P.C. and (i) that one of the bailors

will be a close relative of the petitioners, who will give an

affidavit giving genealogy as to how he is related with the

petitioners. The bailors will undertake to furnish information to

the court about any change in the address of the petitioners, (ii)

that the petitioners will give an undertaking that they will receive

the police papers on the given date and be present on the date

fixed for charge and if they fail to do so on two given dates and

delays the trial in any manner, their bail will be liable to be

cancelled for reasons of misuse and (iii) that the petitioners will

be well represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

Narendra/                        ( Anjana Prakash, J. )