IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35840 of 2010
ARUN RAI @ ARUP KUMAR RAI
Versus
THE STATE OF BIHAR
-----------
3 21.12.2010 Heard learned counsel for the petitioner and
learned APP for the State.
Petitioner is supposed to be the elder brother of the
husband of the deceased. After the death of the wife Maner P.S.
Case No. 138 of 2009 under sections 304(B), 201 and 34 of the
I.P.C. was instituted making all the family members as accused.
The stand of the petitioner is that he is separated
from the family, live in his sasural and not connected in any
manner with the affairs and circumstances of the younger brother
family.
Be that as it may, looking at the material and the
generality of the allegation, let the petitioner, namely, Arun Rai @
Arup Kumar Rai in the event of arrest or surrender be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (Rs. ten thousand)
with two sureties of the like amount each to the satisfaction of
Additional Chief Judicial Magistrate, Danapur in connection with
Maner P.S. Case No. 138 of 2009, subject to the conditions as laid
down under section 438(2) of the Cr.P.C.
RPS (Ajay Kumar Tripathi,J.)