IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18332 of 2010
1. VIBHA VERMA @ VIBHA DEVI
2. Deepu Kumar @ Santosh
3. Shipu Kumar @ Ashutos @ Chipu
Versus
STATE OF BIHAR
------
3/ 24/06/2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners are sons and daughter-in-law of Reena Devi
with whom there was any transaction of money allegedly Rs.
1,02,000/- was given to her for depositing the same in the Finance
Company which was not deposited. Petitioners have been involved
with false allegation that they got signed a blank paper when the
informant went to demand the money from Reena Devi and they are
apprehending their arrest which never can be justified at the stage.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Kotwali P.S. Case No. 234 of 2008 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 C.J.M., Gaya subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)