High Court Patna High Court - Orders

Arun Rai @ Anup Kumar Rai vs The State Of Bihar on 21 December, 2010

Patna High Court – Orders
Arun Rai @ Anup Kumar Rai vs The State Of Bihar on 21 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.35840 of 2010
                           ARUN RAI @ ARUP KUMAR RAI
                                     Versus
                               THE STATE OF BIHAR
                                  -----------

3 21.12.2010 Heard learned counsel for the petitioner and

learned APP for the State.

Petitioner is supposed to be the elder brother of the

husband of the deceased. After the death of the wife Maner P.S.

Case No. 138 of 2009 under sections 304(B), 201 and 34 of the

I.P.C. was instituted making all the family members as accused.

The stand of the petitioner is that he is separated

from the family, live in his sasural and not connected in any

manner with the affairs and circumstances of the younger brother

family.

Be that as it may, looking at the material and the

generality of the allegation, let the petitioner, namely, Arun Rai @

Arup Kumar Rai in the event of arrest or surrender be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (Rs. ten thousand)

with two sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Danapur in connection with

Maner P.S. Case No. 138 of 2009, subject to the conditions as laid

down under section 438(2) of the Cr.P.C.

RPS                               (Ajay Kumar Tripathi,J.)