High Court Patna High Court - Orders

Saroj Mahto &Amp; Anr vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Saroj Mahto &Amp; Anr vs State Of Bihar on 17 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20434 of 2010
                1. SAROJ MAHTO SON OF SRI HARIHAR MAHTO
                2. NISHA DEVI WIFE OF SRI SAROJ MAHTO, BOTH
                   RESIDENTS OF VILLAGE BARKA DHAKAICH, P.S.
                   BRAHMPUR ( KRISHNABRAHM), DISTT. BUXAR
                                                    - PETITIONER.
                                              Versus
                               STATE OF BIHAR--OPP. PARTY.
                                            -----------

For the petitioner : M/S Akhileshwar Pd. Singh with
Prabhu Narayan Sharma, Advocates.

For the State: Mr. Ram Priya Sharan Singh, A.P.P.

2/ 17.06.2010 Heard the parties.

In a criminal prosecution for offences under

section 304(B)/ 201/ 34 of the Indian Penal Code,

petitioner no.1 happens to be elder brother of the husband

of the deceased and petitioner no.2 is the wife of petitioner

no.1 and as such she is the elder Gotani of the deceased.

It is submitted that even according to the

prosecution case the informant is not an eye witness of

alleged occurrence and only suspicion has been raised that

all the F.I.R. named accused persons allegedly

administered poison, as a result of which daughter of the

informant died, who was married with co-accused Manoj

Mahto on 02.06.2008. In the last part of the F.I.R. it is also

alleged that accused persons have been demanding a

motorcycle as a dowry.

From perusal of the F.I.R. vide Annexure-1, it

appears that when the occurrence in question regarding

the death of the deceased took place, which according to
-2-

the learned counsel for the petitioner was because of her

illness from before, and after coming to know about such

death the allegation of demand of dowry was also added in

F.I.R. Petitioners are stated to be in judicial custody since

17.03.2010 and they further claim to be separate in mess

and business with the husband of the deceased.

In the aforesaid facts and circumstances, let the

above named petitioners be enlarged on bail on furnishing

bail bond of Rs. 10,000/- each with two sureties of the like

amount each to the satisfaction of learned Chief Judicial

Magistrate, Buxar in connection with Brahmpur P.S. Case

No. 143 of 2009.

( Birendra Prasad Verma, J )

BTiwary/