IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.37624 of 2010
1. SUNITA DEVI WIFE OF LATE RAMASHISH RAM
2. RAJENDRA RAM SON OF LATE DUKHARAN
RAM
Versus
STATE OF BIHAR
-----------
2/ 26.11.2010 Heard learned counsel for the parties.
Petitioners are accused in a case under
Sections 302/201/34 of the Indian Penal Code.
The informant alleged that his son proceeded
for his Sasural but he did not return
Learned counsel for the petitioners submits
that informant has made all the in-laws of his son as
accused on mere suspicion. He further submits that
Pravesh Ram and Shankar Ram, brother-in-law of the
deceased have already been granted bail by a Bench of
this Court. Petitioner no.1 is wife and petitioner no.2 is
father-in-law of the deceased and they are in custody
since 27.01.2010 and 08.02.2010 respectively.
In the circumstances, petitioners, named
above, are directed to be released on bail on furnishing
bail bonds of Rs. 5,000/- (Five thousand) each with two
sureties of the like amount each to the satisfaction of 2nd
Additional Sessions Judge, Hilsa, Nalanda in connection
with Aungari P.S. case no. 18 of 2009 (S.T. No. 462 of
2010), with the condition that petitioner no.2 will not
2
physically absent for two consecutive dates at stretch, till
three witnesses are examined, otherwise his bail bond
would be cancelled.
(Samarendra Pratap Singh, J.)
Uday/