IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21341 of 2008
ARBIND SINGH & ORS
Versus
STATE OF BIHAR
-----------
3 08.07.2008 Heard learned counsel for the petitioner and State.
These petitioners, namely, Arbind Singh, Shekhar Kumar
Singh @ Shekhar Kumar and Deepak Kumar are full brothers. The
case has been registered under Sections 328, 302/34 of the Indian
Penal Code but charge sheet has been submitted under Section 376/34
IPC also.
Allegation is that the informant has sent her daughter to
work in the house of petitioners and the used to pressurized her to
establish illicit relationship with them. Later on, she was killed by
administering poison Post Mortem report was available on the record.
Cause of death has not been ascertained. No ante mortem injury was
found on her person. It is difficult to presume that three full brothers
will establish physical relation with one lady.
Considering the facts and circumstances of the case, the
petitioner Arbind Singh, Shekhar Kumar Singh @ Shekhar Kumar and
Deepak Kumar are ordered to be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of learned Ist Additional Sessions
Judge, Katihar in connection with Sessions Trial No.452/07 arising
out of Kursela P.S. Case No. 21/07.
K. Sharma (Shyam Kishore Sharma, J.)