IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33799 of 2010
1. Sunita Devi
2. Poonam Devi
3. Manju Devi
4. Ajit Kumar @ Ajit Kr. Barnwal
5. Pappu Kumar
---------------------------- Petitioners
Versus
State Of Bihar
----------------------------------
3 11.8.2011 Heard learned counsel for the
petitioners and the informant.
Torture for demand of dowry soon before
the death within seven years of marriage in
matrimonial home is the allegation followed by
unnatural death. Submission is that petitioners
are sister-in-law (Gotni) and brother-in-laws of
the deceased. For the most of the period spent
in Sasural She (deceased) remained with her
husband at his working place, so petitioners had
no concern with her affair or relation with
husband including demand for him. Moreover
petitioner no.1 is Gotni having status of the
deceased in family. Further submission is that
final form is submitted in the case exonerating
petitioners from the liability.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, in the event of arrest or
2
surrender within one month from the date of
communication of this order, the above named
petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Nawada in Rajauli P.S. Case
No. 141 of 2008, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)