IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9253 of 2010
1. HASINA BIBI
2. BABUJAN @ BABUJAN AHMAD
-------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
3 6.7.2010 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that husband of the deceased
has been allowed bail on regular side by a Bench
of this Court vide Cr.Misc.No. 21372 of 2010.
Petitioners are mother-in-law and father-in-law
of the deceased.
In that view of the matter, 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 Chief
Judicial Magistrate, Bhabua in Durgawati P.S.
Case No. 137/2009, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)