High Court Patna High Court - Orders

Jai Kishore Tiwari @ Jai Kumar … vs The State Of Bihar on 8 July, 2010

Patna High Court – Orders
Jai Kishore Tiwari @ Jai Kumar … vs The State Of Bihar on 8 July, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.14551 of 2010
                                  1. JAI KISHORE TIWARI @ JAI KUMAR TIWARI
                                  2. UMA DEVI &
                                  3. BHAWANI DEVI
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

3 08.07.2010. Heard learned counsel for the parties.

The petitioners have been made accused in a case

under sections 328,498A,304B/34 of the I.P.C.

The petitioners submits that they are father-in-law,

mother-in-law and sister-in-law respectively of deceased.

Petitioner no.1 and 2 are 80-75 years old and it is further

submitted that the deceased consumed poison at her own, whereas

they took her to the hospital and post mortem had also been

conducted after the death.

In the facts and circumstances of the case, let the

petitioners as above be released on bail on furnishing bail bond of

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

amount each to the satisfaction of the Chief Judicial Magistrate,

Bhagalpur in Kahalgaon Police Station case no. 339 of 2009, GR

no. 1918 of 2009.

Shashi.                                        (Samarendra Pratap Singh,J).