IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20392 of 2011
Ashok Sahani And Ors.
Versus
The State Of Bihar
-----------
02/- 14/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The three petitioners are named accused in this case
being brother-in-law and married sister-in-law of the deceased
daughter of the informant, who died within five years of her marriage
under some suspicious circumstance. Though, there is general
allegation and nothing specific against the petitioners. But since
investigation is at its initial stage as appears from order of learned
Sessions Judge, in the event of their arrest/surrender before the court
below within four weeks, till submission of the charge-sheet, let the
petitioners, namely, Ashok Sahani, Mukesh Sahani and Dela Devi, be
enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten thousand
only) each with two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Chapra, in connection with Parsa P.S.
Case No. 108 of 2010, subject to condition laid down under Section
438 (2) of the Criminal Procedure Code, with additional condition to
remain physically present before the court below till submission of the
charge-sheet on the date fixed and in case of failure on two
consecutive dates without giving any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)