High Court Patna High Court - Orders

Kailash Jamadar &Amp; Anr vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Kailash Jamadar &Amp; Anr vs The State Of Bihar on 3 November, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.39637 of 2010
        1. KAILASH JAMADAR,
        2. Uday Jamadar, both sons of Indu Jamadar
                                            ..........Petitioners.

                                Versus
        THE STATE OF BIHAR                          .........Opposite Party.
                              ----------

2 3.11.2010 Heard learned counsels appearing on behalf of

the petitioners and the State.

Both petitioners Kailash Jamadar and Uday

Jamadar being brothers of husband are languishing in

custody since 10.4.2010 and 24.4.2010 respectively in a

case registered under Sections 304(B), 201/34 of the

Indian Penal Code.

It is alleged that marriage took place two years

prior to occurrence and there was demand of gold chain,

ring and colour T.V.

It is submitted by learned counsel for the

petitioners that the petitioners have no direct

involvement in the matter and the petitioners have

partitioned since long. It is further submitted that earlier

Sessions Judge rejected the bail application of the

petitioners with liberty to renew the prayer after framing

of the charges and now the charges have been framed. It
2

is further submitted that the petitioners undertake to

appear on each and every date.

Considering the aforesaid facts, let the

petitioners above named be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten Thousand)

with two sureties of the like amount each to the

satisfaction of the learned Sessions Judge, Jehanabad in

connection with S. Tr. No. 292 of 2010 arising out of

Ghosi P.S. Case No. 128 of 2009.

Bhardwaj                            (Dinesh Kumar Singh, J.)