High Court Patna High Court - Orders

Titu Ram &Amp; Ors vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Titu Ram &Amp; Ors vs State Of Bihar on 27 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.38608 of 2010
                                     1. TITU RAM
                                     2. Nawlesh Ram
                                     3. Madan Ram
                                     4. Praja Devi
                                     5. Sugni Devi
                                               Versus
                                     The STATE OF BIHAR
                                             -----------

3/ 27.04.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are alleged for killing the deceased for non-

fulfillment of demand of dowry. Submission is that she died of

complication of delivery and the case was lodged after one year of

the incident only to bargain and to secure the life of deceased’s

daughter, some land is transferred in her favour.

Considering the facts and circumstances of the case,

prayer of the petitioners for bail 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 Sheikhpura (Sarari) P.S. Case No. 228 of 2010

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 C.J.M., Sheikhpura

subject to the conditions as laid down under Section 438(2) of Cr.

P.C.

Shail                                          ( Mandhata Singh, J.)