IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44969 of 2010
1. Bimla Devi
2. Nibha Kumari
3. Sudhir Kumar Upadhyay
Versus
The State Of Bihar
-----------
3/ 29.06.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
In continuation of torture, informant was assaulted on
12.08.2010. She informed the incident to her father and other
family members. She was taken by her father on 17.08.2010. Her
statement was recorded on the same date. She is examined by
Doctor also but for simple injury caused by hard and blunt
substance, she died on 21.08.2010 and postmortem is speaking
about death due to cardiac respiratory failure having no concern
with injuries allegedly caused by petitioners.
Considering the above facts and circumstances of the
case, prayer of the petitioners for bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Kurtha (Manikpur) P.S. Case No. 69 of 2010
above named petitioners shall be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of C.J.M., Jehanabad
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
Shail ( Mandhata Singh, J.)