High Court Patna High Court - Orders

Shail Devi vs State Of Bihar on 1 March, 2011

Patna High Court – Orders
Shail Devi vs State Of Bihar on 1 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37480 of 2010
                                         SHAIL DEVI
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 1.3.2011 Heard learned counsel for the petitioner and the

State.

Setting the deceased on fire for non-fulfillment of

demand of dowry for which she was being tortured soon

before the death of the daughter of the informant within seven

years of marriage in matrimonial house is the allegation.

Submission is about being the petitioner sister-in-

law (Gotanani) having similar status in the family having no

concern with demand and torture, if any, was caused upon the

deceased.

In the circumstance, let the aforesaid petitioner in

the event of her arrest/surrender before the court below within

one month from today be released on bail on furnishing bail

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

to the satisfaction of the Chief Judicial Magistrate, Siwan, in

Mairwa (Ziradei) P.S. Case No.23/10 subject to the condition

as laid down under section 438(2) of Cr.P.C.

    Anilkr.sinha                                      ( Mandhata Singh,J.)
 2