High Court Patna High Court - Orders

Satya Narayan Upadhaya &Amp; Anr. vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Satya Narayan Upadhaya &Amp; Anr. vs The State Of Bihar on 29 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.483 of 2011
                          SATYA NARAYAN UPADHAYA & ANR.
                                              Versus
                                    THE STATE OF BIHAR
                                   ----------

03/ 29.03.2011 Heard learned counsel for the petitioners as well as learned

Incharge Public Prosecutor for the State.

Petitioners are parents-in-law of the deceased and allegedly,

they committed the murder of the deceased but submission of the

learned counsel for the petitioners is that in course of investigation, it

came to light that the deceased committed suicide being frustrated

because she was not being permitted by the petitioners to live with her

husband at the place of his posting.

Learned Incharge Public Prosecutor fairly concedes to the

above stated submission.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioners,

Satya Narayan Upadhaya and Durgawati Devi, be released on bail on

furnishing bail bonds of Rs 10,000/- each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Bhojpur at Ara in Agiaon Bazar P.S. Case no. 38 of 2010.

      shahid                                                 (Hemant Kumar Srivastava,J)