IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17616 of 2010
1. RAM PARI DEVI
2. RAKESH KUMAR
3. SANGEETA KUMARI ALIAS BUCHI
------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
3 23.6.2010 Heard learned counsel for the parties.
Complainant/informant’s daughter’s death
if was murder, was informed to the Police, after
thorough investigation final form submitted and
only on protest cognizance is taken and
petitioners being mother-in-law, brother-in-law
and sister-in-law are apprehending their arrest.
In the facts of the case, prayer for
anticipatory bail is allowed.
In the event of arrest or surrender
within one month from the date of communication
of this order, the above named petitioners shall
be released on bail on furnishing bail bond of
Rs. 10,000/-(ten thousand) each with two
sureties of the like amount each to the
satisfaction of Sri Ravi Ranjan, Judicial
Magistrate, 1st Class, Jehanabad, in Jehanabad
P.S. Case No. 221/1994, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)