IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26802 of 2011
Sumant Kumar @ Fulant, son of Late Kishori Lal, resident of Village-
Tehta, P.S.-Makhdumpur, District-Jehanabad. Petitioner.
Versus
The State of Bihar. Opposite Party.
-----------
2. 10.08.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner is in custody since 17.03.2011 in
connection with a case registered for the offence under Sections
304 B, 201 and 120B of the Indian Penal Code.
It is submitted on behalf of the petitioner that there is
no specific allegation as against him. He is brother-in-law
(Dewar) of the deceased. Altogether 11 persons including the
mother-in-law, sister-in-law (Nanad) married sister-in-law
(Jethanis) and two brother-in-laws (Bhaisurs) have been made
accused in the case. It is also submitted that the husband is
already in jail.
Considering the aforesaid submissions, let the
petitioner, namely, Sumant Kumar @ Fulant, be released on bail
on furnishing bail bonds of Rs. 5,000/- (Five Thousand only)
with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Jehanabad in connection with
Makhdumpur P.S. Case No. 178/2010.
Kamlesh (Ashwani Kumar Singh, J.)