IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21016 of 2010
1. SUNIL KUMAR
2. Rajesh Kumar @ Raju Kumar
3. Vidya Nand Singh
4. Sanjay Kumar
Versus
The STATE OF BIHAR
------
2/ 08.07.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Assault to the deceased including pressing her neck is
not corroborated in postmortem as no injury on person of the
deceased including around her neck is found. Enmity is also there in
between the parties.
Taking that into consideration, prayer of the petitioners
is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Beur P.S. Case No. 66 of 2010, 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 C.J.M., Patna subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)