High Court Patna High Court - Orders

Umesh Tanti vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Umesh Tanti vs The State Of Bihar on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellanious No.36441 of 2010
                             1. Ritu Tanti
                             2. Nanwati Devi @ Narwati Devi
                                -------------------- Petitioners
                                             Versus
                                       State Of Bihar
                                              with
                          Criminal Miscellanious No.9558 of 2011
                                         Umesh Tanti
                                             Versus
                                    The State Of Bihar
                                ----------------------------------

4 3.8.2011 Heard learned counsel for the parties.

Killing for non-fulfilment of demand of

dowry is the allegation corroborated by the

informant in his further statement while

submission of learned counsel for the

petitioners is that deceased’s mother, her

uncle both are stating about giving of

information of death and coming of deceased’s

uncle to join the cremation further followed by

hearing from village people about death due to

ailment is corroborated by petitioners’

villagers also.

Thus, having regard to the facts and

circumstances of the case as well as submission

of the parties, in the event of arrest or

surrender within one month from the date of

communication of this order, the above named

petitioners shall be released on bail on
2

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, Banka in Katoriya P.S.

Case No. 08/2009, subject to the condition as

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

AI                                          ( Mandhata Singh, J.)