IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41662 of 2010
1. JAGARNATH YADAV
2. Parwati Devi
3. Bhim Yadav
4. Molari Devi .....................................Petitioners
Versus
STATE OF BIHAR .
-----------
2. 26.03.2011 Learned Counsel for the petitioners at the very outset submits
that petitioner no. 3 has been taken into custody and this application
has become infructuous with regard to him, which is accordingly
dismissed.
Heard learned Counsel for the petitioners 1, 2 and 4 and the
learned counsel for the State.
The submission on behalf of petitioner no. 4 in a Police
case under Sections 304B and 201/34 of the Penal Code is of her
being a young unmarried girl, sister of the husband, has been
implicated merely because of her relationship with no allegation. The
submission on behalf of petitioner no. 2, the mother-in-law is also of
generalized allegations and the statement at the Bar that the husband
of the victim is already in custody.
Considering the general nature of the allegations against them
being ladies, let petitioners 2 & 4, above named, surrender in the court
below within a period of four weeks from today when they shall be
enlarged on anticipatory bail on furnishing bail bonds of Rs. 20,000/-
(Twenty thousand) with two sureties of the like amount each to the
satisfaction of CJM Bettiah in Bagaha PS Case No. 403 of 2010 subject
to the conditions as laid down under Section 438(2) Cr.P.C.
The application is rejected in so far as petitioner no. 1 is
concerned.
Any application for regular bail on behalf of petitioner No.
1 shall be considered by the court below on its own merit without being
prejudiced by the present order.
Snkumar/
(Navin Sinha,J.)