High Court Patna High Court - Orders

Sarla Devi vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Sarla Devi vs State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.40816 of 2010
                             SARLA DEVI
                                  Versus
                          STATE OF BIHAR
                                  WITH
                      Cr.Misc.No. 41045 OF 2010
                             MADAN SAO
                                VERSUS
                       THE STATE OF BIHAR
                         --------------------------

2 26.3.2011 Heard learned counsel for the

petitioners and the informant.

In the incident, allegation is about

killing the deceased by setting her on fire for

non-fulfilment of demand of dowry. The matter

was informed to the Police who thoroughly

investigated and submitted final form finding

the case mistake of fact otherwise also

submission of learned counsel for the

petitioners is that fire was accidental in which

wife and husband both sustained burn injuries,

admitted to Hospital. Deceased gave a Fardbeyan

for the same and at later stage, husband also

died. Petitioners are father-in-law and mother-

in-law of the deceased.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall be released on bail on
2

furnishing bail bond of Rs. 10,000/-(ten

thousand) each with two sureties of the like

amount each to the satisfaction of Sri

S.B.Kumar, Judicial Magistrate, 1st Class, Hilsa

(Nalanda) in Complaint Case No. 301(C)10,

subject to the condition as laid down under

section 438(2) Cr.P.C.

AI                                             ( Mandhata Singh, J.)