IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31913 of 2011
Urmila Devi & Anr.
Versus
The State Of Bihar
-----------
02. 15.10.2011 Petitioners being parents of the husband are
apprehending their arrest in a case registered under
Sections 304B/34 of the I.P.C.
The marriage was performed in 2007. The
accusation is of demand of Hero Honda Motorcycle and
gold chain and torture was inflicted for non-fulfillment of
the same.
It is submitted by learned counsel for the
petitioners that the accusation is general in nature.
Considering the aforesaid facts, let the
petitioners namely 1. Urmila Devi 2. Yugal Sah, in the
event of their arrest or surrender before the Court below
within a period of 12 weeks from today, be released on
anticipatory 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,
Siwan in connection with Siwan Muffasil P.S. Case No.
353 of 2010.
Shageer Dinesh Kumar Singh, J)