High Court Patna High Court - Orders

Amar Lal &Amp; Anr vs State Of Bihar on 8 October, 2010

Patna High Court – Orders
Amar Lal &Amp; Anr vs State Of Bihar on 8 October, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.19613 of 2010
    1. AMAR LAL, SON OF LATE BALDEV BAHARDAR
    2. PARMILA DEVI, WIFE OF AMAR LAL BAHARDAR, BOTH ARE RESIDENT OF
       VILLAGE SONAPUR BAHARDAR TOLA, P.S. NARPATGANJ, DISTRICT ARARIA.
                                                       ------ PETITIONER
                                     Versus
                  THE STATE OF BIHAR ------ OPPOSITE PARTY
                                    -----------

4 8.10.2010 Petitioners who are father-in-law and mother-in-law of

the deceased lady who was married ten years ago are

apprehending their arrest in a case under Sections 302, 328 and

201/34 of the Indian Penal Code.

On perusal of the case diary, it appears that there is a

direct allegation against the husband of the deceased lady. There

is no direct allegation against these two petitioners.

Considering this aspect, petitioners namely Amar Lal

and Parmila Devi are directed to be released on anticipatory bail

in the event of their arrest or surrender within a period of six

weeks in connection with Narpatganj (Bathnaha) P.S. Case No. 80

of 2009 on furnishing bail bonds of rupees ten thousand each with

two sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Araria subject to the conditions laid down

under Section 438(2) of the Cr.P.C.

        Sanjay                                               ( Sheema Ali Khan, J.)