High Court Patna High Court - Orders

Rohit Sharma @ Rohit Kumar Sharma vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Rohit Sharma @ Rohit Kumar Sharma vs The State Of Bihar on 4 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42563 of 2010
                   ROHIT SHARMA @ ROHIT KUMAR SHARMA
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2 4.4.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that finding death of the

deceased due to pregnancy complication other in-

laws have been allowed bail by a Bench of this

Court vide Cr.Misc.No. 22641 of 2010 and the

case of the petitioner is also similar to that

of co-accused.

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 petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Gaya in Belaganj P.S. Case No. 135

of 2009, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                       ( Mandhata Singh, J.)