High Court Patna High Court - Orders

Usha Devi And Anr. vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Usha Devi And Anr. vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.44962 of 2010
                         1. USHA DEVI
                         2. BACHO DEVI
                          ----------------------------- PETITIONERS
                                                Versus
                                   THE STATE OF BIHAR
                                              -----------

3 20.4.2011 Heard learned counsel for the parties.

Petitioners are alleged to dispose of

dead body of informant’s son along with other

family members by burying the same to screen the

offender.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, the above

named petitioners shall 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 Chief

Judicial Magistrate, Munger in Khargapur P.S.

Case No. 183 of 2010, subject to the condition

as laid down under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)