High Court Patna High Court - Orders

Fulen Mukhiya &Amp; Anr vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Fulen Mukhiya &Amp; Anr vs State Of Bihar on 9 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.9494 of 2010
     1. FULAN MUKHIYA S/O LATE RAMESH MUKHIYA R/O VILL.- BELAGANJ, P.S.-
                                BHIMPUR, DISTT.- SUPAUL
      2. SOBHA MUKHIYA S/O RAJESHWAR MUKHIYA R/O VILL.- BELAGANJ, P.S.-
                      BHIMPUR, DISTT.- SUPAUL------------Petitioners.
                                             Versus
                                   1. THE STATE OF BIHAR
                                                With
                                    Cr. Misc. no.13797 of 2010
         Yogendra Bahardar @ Dr. Yogendra Bahardar son of Amar Bahardar, resident of vill.-
                     Belaganj, P.S.-Bhimpur, Distt.-Supaul----------Petitioner.
                                                Vrs.
                                        The State of Bihar.
                                           -----------

3. 9.8.2010 Heard Learned counsel for the petitioners and the State.

Petitioners are alleged for taking the deceased with them and

thereafter providing poison in meal which is doubted on the ground that land

dispute was there in between the parties then accompanying the deceased with

petitioners appears not natural. Other family members are not corroborating

the story set up by deceased’s wife rather about his going with Tarachand or

consuming poison given by his wife as referred in paras-8,11 and 21 of the

case diary.

Having regard to the facts and circumstances of the case, in the

event of arrest or surrender within a period of one month from the date of

receipt/production of a copy of this order, above named petitioners of both the

petitions 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

the Chief Judicial Magistrate, Supaul, in connection with Bhimpur P.S. case

no.1 of 2006 ,subject to the conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

         Sudip                                                   ( Mandhata Singh,J )