IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31471 of 2010
1. KUNDAN DEVI wife of Rajesh Mandal
2. Gita Devi wife of Ajay Mandal
3. Podo Mandal son of late Bhothri Mnadal
4. Ajay Mandal son of Podo Mandal
5. Sudhir Mandal son of Podo Mandal
6. Rajesh Mandal son of Podo Mandal------------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 26.10.2010 Heard learned counsel for the petitioners and the State.
Allegedly informant was beaten in name of dian.
Ornaments and other household articles were taken away by
petitioners is denied by referring that there is no recovery of any of
the alleged stolen articles if really the incident was true. Further
submission of the learned counsel for the petitioners is that it was
quarrel between both the families for trivial matter.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Khagaria, in connection
with Parbatta P.S. case no.93 of 2010 subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip