IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41667 of 2010
PARWATI DEVI & ORS
Versus
STATE OF BIHAR
-----------
2. 24.11.10. Heard learned counsels for the
petitioners and the State.
The petitioner no.1 being the grand-
mother, petitioner no. 2 being the grand-father,
petitioner no.3 being the aunt and petitioner
no.4 being the uncle of husband of victim are
languishing in custody since 12.07.2010 in a
case registered under Sections 302, 120B/34 of
the Indian Penal Code.
It is alleged that one year prior to the
occurrence, the victim performed inter caste
love marriage with Vikash Gupta, which was not
liked by the family members. It is alleged that
all the family members including these
petitioners burnt the victim due to the
aforesaid dispute. It appears that petitioner
nos. 1 and 2 are more than 70 years of age. It
is further submitted that the husband is in
jail.
Considering the general nature of
allegation and relationship of the petitioners
with the husband as well as advance age of
petitioner nos. 1 and 2, let the petitioners,
2
Parwati Devi, Singheshwar Gupta, Santoshi Devi
and Raju Gupta 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 the learned Chief Judicial
Magistrate, Madhubani, in connection with Deodha
P. S. Case No. 20 of 2010.
U.K. (Dinesh Kumar Singh,J.)