High Court Patna High Court - Orders

Ashok Sahani And Ors. vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Ashok Sahani And Ors. vs The State Of Bihar on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20392 of 2011
                                Ashok Sahani And Ors.
                                       Versus
                                  The State Of Bihar
                                      -----------

02/- 14/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The three petitioners are named accused in this case

being brother-in-law and married sister-in-law of the deceased

daughter of the informant, who died within five years of her marriage

under some suspicious circumstance. Though, there is general

allegation and nothing specific against the petitioners. But since

investigation is at its initial stage as appears from order of learned

Sessions Judge, in the event of their arrest/surrender before the court

below within four weeks, till submission of the charge-sheet, let the

petitioners, namely, Ashok Sahani, Mukesh Sahani and Dela Devi, be

enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten thousand

only) each with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Chapra, in connection with Parsa P.S.

Case No. 108 of 2010, subject to condition laid down under Section

438 (2) of the Criminal Procedure Code, with additional condition to

remain physically present before the court below till submission of the

charge-sheet on the date fixed and in case of failure on two

consecutive dates without giving any reasonable explanation, the

privilege granted shall be deemed to be cancelled.

       Praveen/-                                                ( Akhilesh Chandra, J.)