High Court Patna High Court - Orders

Damodar Mehta & Anr. vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Damodar Mehta & Anr. vs The State Of Bihar on 18 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20812 of 2011
                                  Damodar Mehta & Anr.
                                            Versus
                                    The State Of Bihar
                                          -----------

2 18-07-2011 Heard learned counsel for the petitioners as well as

learned counsel for the state.

It would appear from perusal of the first information

report that only allegation against these petitioners, is that they

participated in cremation of the deceased. The submission on

their behalf is that they are not family members of husband of

the deceased.

Accordingly, petitioners, namely, Damodar Mehta and

Dukhi Mehta are directed to be released on bail on furnishing

bail bond of Rs 10,000/- (ten thousand) each with two sureties

of the like amount each in connection with Shrinagar P.S.

Case No. 59 of 2010 to the satisfaction of Chief Judicial

Magistrate, Madhepura.

         AKV/-                                    (Hemant Kumar Srivastava,J.)