IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6724 of 2011
YOGENDRA SINGH AND ANR.
Versus
THE STATE OF BIHAR
-----------
02. 29.03.2011 Petitioners being the parents of the husband are
apprehending their arrest in a case registered under
Sections 304(B)/34 of the I.P.C.
It is alleged that the marriage was performed in
2007 when the victim died in 2010. There is allegation of
torture and demand of Rs. 1,00,000/-. It is alleged in the
F.I.R. that Rs. 20,000/- was given to the husband.
It is submitted by learned counsel for the
petitioners that the informant himself admitted that with
regard to death, it was the father-in-law who informed. It
is further submitted that husband is in custody.
It is submitted by learned counsel for the
informant that for the sake of dowry the entire family has
killed the victim.
Considering the fact that the thrust of accusation
is against the husband who is in custody, let the
petitioners namely 1. Yogendra Singh 2. Urmila Devi, 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
2
amount each to the satisfaction of Chief Judicial
Magistrate, Saran at Chapra in connection with
Baniyapur P.S. Case No. 151 of 2010.
Shageer ( Dinesh Kumar Singh, J)