IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25064 of 2011
1. Gainu Sharma, Son of Gharru Sharma,
2. Tengani Devi @ Dharia, Wife of Late Chandra Sharma, resident of
village-Dahibhat, Sharma Toli, P.S.-Terhagach, District-Kishanganj.
Versus
The State of Bihar
-----------
2. 29.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
It is submitted on behalf of the petitioners that the
police has concocted a false story. It is highly improbable that a
lady would escape from the clutches of a police party as alleged in
the F.I.R.
He further submits that the alleged recovery from the
Verandah of petitioner No. 1 is also doubtful, in view of the fact
that no family member was present inside the house.
Learned counsel for the State opposes the prayer for
grant of bail.
Taking into consideration the aforesaid facts, let the
petitioners, namely, (1) Gainu Sharma and (2) Tengani Devi @
Dharia in the event of their arrest or surrender before the Court
below within a period of four weeks from the date of
communication of this order be released on bail on furnishing bail
bonds of Rs. 5,000/- (Five thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Kishanganj in connection with Terhagachh P.S. Case No. 79 of
2
2010 subject to the conditions as laid down under Section 438(2)
Cr.P.C.
Sanjeet/ (Ashwani Kumar Singh, J.)