IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20812 of 2011
Damodar Mehta & Anr.
Versus
The State Of Bihar
-----------
2 18-07-2011 Heard learned counsel for the petitioners as well as
learned counsel for the state.
It would appear from perusal of the first information
report that only allegation against these petitioners, is that they
participated in cremation of the deceased. The submission on
their behalf is that they are not family members of husband of
the deceased.
Accordingly, petitioners, namely, Damodar Mehta and
Dukhi Mehta are directed to be released on bail on furnishing
bail bond of Rs 10,000/- (ten thousand) each with two sureties
of the like amount each in connection with Shrinagar P.S.
Case No. 59 of 2010 to the satisfaction of Chief Judicial
Magistrate, Madhepura.
AKV/- (Hemant Kumar Srivastava,J.)