IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24925 of 2010
1. JETHALI DEVI
2. Shanti Devi
Versus
The SATE OF BIHAR
------
2/ 21.09.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Parties are agnates from common ancestor and
quarreling for ancestor land. Petitioners have also been shown
assailant of the deceased along with Kapil Yadav and Yugal Yadav,
according to the learned counsel, due to enmity otherwise in course
of investigation, liability was fixed upon co-accused persons, Kapil
Yadav and Yugal Yadav though cognizance is taken but alleged
overt act and material collected in the case do not justify refusal of
anticipatory bail.
Accordingly, prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Hisua P.S. Case No. 87 of 2008 above named
petitioners 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 C.J.M., Nawadah subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)