IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35977 of 2010
1. KAMODIYA DEVI.
2. SUNITA DEVI.
3. MANJU DEVI.
4. SUSHILA DEVI.
5. KIRAN DEVI.
6. SHAUDHA KUMARI.
7. RAMESH MANDAL.
8. KAMALU MANDAL.
Versus
THE STATE OF BIHAR.
-----------
2. 21.01.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
The petitioners along with Ajay Kumar Mandal,
Nagendra Mandal and deceased husband are alleged for causing
assault to the deceased. Who was taken by Ajay Kumar Mandal and
Nagendra Mandal to her parental village on Jeep. Ajay Kumar
Mandal and Nagendra Mandal were caught by the villagers. The
First Information Report lodged and both were remanded for judicial
custody. Submission of the learned counsel for the petitioner is that
all the family members, male, female even one daughter of Gotni are
alleged for causing assault but its number in post mortem report not
justifying Ajay Kumar Mandal and Nagendra Mandal caught by the
villagers faced trial and are acquitted.
Taking this into consideration, 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 Katra P.S. Case No. 82 of
2
2009, 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 which to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur subject to the conditions as laid down
under section 438(2) of the Cr.P.C.
Devendra/ ( Mandhata Singh, J.)