IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14185 of 2010
1. SURENDRA SAH
2. RAJENDRA SAH
-------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
3 29.7.2010 Heard learned counsel for the parties.
Accused Bhadeshar Sah, Gayani Sah and
Nagar Sah not from in-laws’ family and Anita
Devi (Gotni of the deceased) are allowed
anticipatory bail vide Cr.Misc.No. 51909 of 2008
and Cr.Misc.No. 29416 of 2009 but by the same
Cr.Misc.No. 29416 of 2009 mother-in-law of the
deceased namely Sumitra Devi is refused
anticipatory bail.
Petitioner no.1 is husband and
petitioner no.2 is his brother and their cases
stand on similar footing of mother-in-law.
Hence, prayer for anticipatory bail on
behalf of petitioners is rejected.
AI ( Mandhata Singh, J.)