High Court Patna High Court - Orders

Lakhia Devi & Ors. vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Lakhia Devi & Ors. vs The State Of Bihar on 18 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.650 of 2011
                                  Lakhia Devi & Ors.
                                        Versus
                                   The State of Bihar
                                       -----------

2. 18.07.2011 This appeal will be heard.

The appellants are mother-in-law, father-in-law, married

Nanad and uncle-in-law of the deceased and they have been charged

and sentenced to life imprisonment for offence under Section 304 B of

the Indian Penal Code.

The father-in-law, mother-in-law and uncle-in-law are all

about 70 years of age. The married Nanad carries a child in her lap.

The husband of the deceased, namely Lakshman Mistry has also been

convicted and may be filing an appeal separately.

Be that as it may, considering the aforesaid facts and

circumstances, during pendency of the appeal, let the appellants,

namely, Lakhia Devi, Bihari Mistry, Rina Devi and Naresh Mistry, be

released on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to the satisfaction of

learned District and Sessions Judge, Nalanda in Sessions Trial No.

531/2009.

(Navaniti Prasad Singh, J.)

(Ashwani Kumar Singh, J.)
Sanjeet/