IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21547 of 2011
1. Kanhaiya Mahto, son of Sri Mohan Mahto
2. Sabo Devi, wife of Mohan Mahto
Both resident of village - Dharampur Banni, P.S. - Maheshkhut,
District - Khagaria.
----- Petitioners.
Versus
The State Of Bihar ----Opposite Party
*******
02. 25.07.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Maheshkhut P.S. Case No. 52/2010,
G.R. No. 512/2010, for the offences under Sections
302/34 of the Indian Penal Code, pending in the court
of Chief Judicial Magistrate, Khagaria.
The petitioners are named accused being
mother-in-law and brother-in-law of deceased sister of
the informant who died under unnatural circumstance
after 11 years of her marriage and four years after
second marriage of her husband, since she was not
blessed with any child. There is general and omnibus
allegation against these two petitioners.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail bond
of sum of Rs. 10,000/- (ten thousand only) each with
2
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Khagaria, in
connection with Maheshkhut P.S. Case No. 52/2010,
G.R. No. 512/2010, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for three years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)