IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32626 of 2011
1. Baidyanath Jha
2. Savitri Devi.
Versus
The State Of Bihar
----------------------------------
2 24-10-2011 Heard learned counsel for the petitioners and
learned counsel for the State.
It has been submitted on behalf of the
petitioners that on the date of occurrence itself the fard
bayan of the injured, Mahendra Sharma, was recorded
by the police in which he has not named these
petitioners and has confined the allegations against
three others. It has further been submitted that in the
FIR lodged by son of the deceased, Mahendra Sharma,
besides the three persons named by the deceased, the
petitioners have been named without any allegations.
Considering the aforesaid facts and
circumstances, the prayer for anticipatory bail is
allowed.
Let the petitioners, namely, 1. Baidyanath
Jha and 2. Savitri Devi- in the event of their
arrest/surrender within a period of six weeks from
today be released on bail on furnishing bail bond of Rs.
2
10,000/- (rupees ten thousand) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Madhubani in connection with Pandaul PS
case No. 130/2011 subject to condition as laid down
under section 438(2) of the Code of Criminal
Procedure.
(Shiva Kirti Singh, J.)
BKS/-