High Court Patna High Court - Orders

Gainu Sharma & Anr. vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Gainu Sharma & Anr. vs The State Of Bihar on 29 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25064 of 2011
                  1. Gainu Sharma, Son of Gharru Sharma,
                  2. Tengani Devi @ Dharia, Wife of Late Chandra Sharma, resident of
                     village-Dahibhat, Sharma Toli, P.S.-Terhagach, District-Kishanganj.

                                              Versus

                                         The State of Bihar
                                             -----------

2. 29.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

It is submitted on behalf of the petitioners that the

police has concocted a false story. It is highly improbable that a

lady would escape from the clutches of a police party as alleged in

the F.I.R.

He further submits that the alleged recovery from the

Verandah of petitioner No. 1 is also doubtful, in view of the fact

that no family member was present inside the house.

Learned counsel for the State opposes the prayer for

grant of bail.

Taking into consideration the aforesaid facts, let the

petitioners, namely, (1) Gainu Sharma and (2) Tengani Devi @

Dharia in the event of their arrest or surrender before the Court

below within a period of four weeks from the date of

communication of this order be released on bail on furnishing bail

bonds of Rs. 5,000/- (Five thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Kishanganj in connection with Terhagachh P.S. Case No. 79 of
2

2010 subject to the conditions as laid down under Section 438(2)

Cr.P.C.

Sanjeet/                                    (Ashwani Kumar Singh, J.)