High Court Patna High Court - Orders

Vishwanath Sah &Amp; Ors vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Vishwanath Sah &Amp; Ors vs State Of Bihar on 29 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.16618 of 2010

1.

VISHWANATH SAH, Son of Late Ganeshi Sah

2.MAHADEO SAH, Son of Late Bhola Sah

3.PRABHU SAH, Son of Late Bhola Sah

4.RAM AYODHAYA SAH, Son of Late Maheshi Sah

5.JITENDRA SAH, Son of Late Ram Ayodhaya Sah
All Residents of Village Sarswati Chowk, Ghorasahan, P.S. Ghorasahan, District East Champaran.

………Petitioners

Versus

THE STATE OF BIHAR
……..Opposite party

04/- 29-10-2010 Heard learned counsel for the five petitioners, Additional

Public Prosecutor for the State, who is armed with carbon copy of

the case diary up to paragraph no. 47 dated 28/03/2010 and Sri

Pravin Kumar learned counsel for the opposite party.

Petitioners are named accused in this case being in-laws

of deceased daughter of the informant. Learned Additional Public

Prosecutor fails to point out the circumstances under which the

fardbeyan of the deceased recorded one and half hours before her

death why could not be treated as fardbeyan and case was

proceeded and instead of subsequent statement of the informant was

treated fardbeyan and founds basis for this entire case.

Considering the facts and circumstances of the case, in

the event of their arrest/surrender before the court below within four

weeks of receipt of the copy of this order, petitioners, namely, 1.

Vishwanath Sah, 2. Mahadeo Sah, 3. Prabhu Sah, 4. Ram Ayodhaya

Sah and 5. Jitendra Sah, are directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand only) each with
-2-

two sureties of the like amount each to the satisfaction of Sub-

Divisional Judicial Magistrate, Sikrahna at Motihari, East

Champaran in connection with Ghorasahan P.S. Case No. 50 of

2009, subject to condition laid down under Section 438 (2) of the

Criminal Procedure Code with additional condition to remain

physically present before the court below till disposal of the case, in

case of failure on two consecutive dates, the liberty shall be deemed

to be cancelled.

Praveen                                            (Akhilesh Chandra, J.)