IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35865 of 2010
1. MD.BASIR
2. MD. JAHANGIR
----------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
6 7.4.2011 Heard learned counsel for the parties.
After recovery of dead body of Fulera
Khatoon, F.I.R. is lodged against unknown but in
course of investigation, petitioners’ name
appeared as they had illicit relation with the
deceased who was carrying pregnancy also but
that is doubted on the ground that the matter
was informed only after consultation with all
the family members and any sign of intercourse
earlier is not corroborated in the post mortem
report as hymen of the deceased is found in
tact.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioners 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 Chief Judicial Magistrate,
Purnea in Sadar (M) P.S. Case No. 193 of 2010.
AI ( Mandhata Singh, J.)