IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39354 of 2010
MADHURI DEVI
Versus
STATE OF BIHAR
---with---
Cr. Misc. No. 42392 of 2010
SUDHIR RAM
Versus
THE STATE OF BIHAR
-----------
2/ 03/12/2010 Heard learned counsel for the petitioners
and learned counsel for the State.
Allegation is about killing the deceased by
strangulating her. Submission of the learned counsel
for the petitioners is that petitioners are uncle and
aunt of deceased’s husband separate from his father
(husband’s father). There is no eye witness in the case
and motive is shown demand of dowry beyond 9 years
of the marriage even not followed by torture. Rightly
the offence has been taken under Section 302 of the
I.P.C. but complicity of petitioners is doubted at its
root by referring above materials.
Considering the facts and circumstances 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 Bakhtiyarpur
P.S. Case No. 150 of 2010, above named petitioners
shall be released on bail on furnishing bail bond of Rs.
2
10,000/- (ten thousand) each with two sureties of the
like amount each to the satisfaction of A.C.J.M., Barh,
Patna subject to the conditions as laid down under
Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)