High Court Patna High Court - Orders

Surendra Singh & Ors. vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Surendra Singh & Ors. vs The State Of Bihar on 24 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.27294 of 2011
                        1. Surendra Singh
                        2. Baban Singh
                        3. Dadan Singh
                       --------------------- Petitioners
                                                  Versus
                                         The State Of Bihar
                                               -----------

2 24.8.2011 Heard learned counsel for the parties.

The case is for the offence under

section 306 IPC. Petitioner no.1 is husband of

the deceased lady, petitioner nos.2 and 3 are

elder and younger brother-in-laws of the

deceased. Allegation is about torture for non-

fulfilment of demand of dowry but submission is

that marriage is of the year 2001 and

petitioners remained in custody since 23.6.11

and 30.6.2011 respectively.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, the above named petitioners are

directed to 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 Railway Judicial Magistrate,

Gaya in Sasaram (Dehri) Rail P.S. Case No. 65 of

2010.

AI                                                            ( Mandhata Singh, J.)