High Court Patna High Court - Orders

Lotan Sah & Ors. vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Lotan Sah & Ors. vs The State Of Bihar on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.21722 of 2011
                  1. Lotan Sah son of Kunji Sah,
                  2. Mala Devi wife of Lotan Sah
                  3. Maha Devi wife of Kunji Sah
                     All resident of village Pipra, P.S.-Banmankhi, District-
                     Purnea.
                               Versus
                     The State Of Bihar
                                                -----------

3. 28.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

The above named petitioners are accused in this

case being brother-in-law, sister-in-law and mother-in-law

of the deceased sister of the informant who died within 12

years of her marriage after having four children.

Submission is that they have been falsely

implicated in this case, whereas deceased committed suicide

by administering poison. Except suspicion that petitioners

tortured her and compelled to commit suicide. There is

absolutely nothing against them.

Considering the facts and circumstances, in the

event of their arrest/ surrender before the Court below

within four weeks, let the above named petitioners be

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

thousand only) each with two sureties of the like amount
2

each to the satisfaction of Chief Judicial Magistrate, Purnea,

in connection with Banmankhi P.S. Case No. 38 of 2010,

subject to condition laid down under Section 438(2) of the

Code of Criminal Procedure Code with additional condition

to remain physically present before the Court below on each

and every date at least for two years or till disposal of the

case, whichever, is earlier, in case of failure on two

consecutive dates, without giving any reasonable

explanation, the liberty granted shall be deemed to be

cancelled.

(Akhilesh Chandra, J.),

Saif/-