IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30510 of 2010
1. PRABHU SAH S/O RAMCHANDRA SAH
2. HARENDRA SAH S/O RAMCHANDRA SAH
3. MANJU DEVI, W/O PRABHU SAH
4. SAROJ DEVI W/O HARENDRA SAH............PETITIONERS
Versus
STATE OF BIHAR
-----------
2. 06.10.2010 Heard the learned counsel for the petitioners and the State.
Death is unnatural within seven years of the marriage in
matrimonial home and allegation of demand and torture is also there,
but submission is about remaining of deceased with her husband
separate and death due to electric shock which also accidentally
occurred. Petitioners are elder brother-in-laws and their wives.
Having regard to the facts and circumstance of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, the above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Saran in connection with Panapur P.S.
Case No.35 of 2007 , subject to the conditions as laid down under
section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)