IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4272 of 2011
SUMITRA DEVI, W/O KARTIK NARAIN SINGH @ KARTIK SINGH,
RESIDENT OF MOHALLA NAVIN NAGAR, P.S. BAKHTIARPUR, DISTRICT
SAHARSA---------------------------------------------------------------------PETITIONER
Versus
THE STATE OF BIHAR-----------------------------------------------------OPP. PARTY
with
Cr.Misc. No.4928 of 2011
KARTIK NARAIN SINGH @ KARTIK SINGH, SON OF CHANDRA NARAIN
SINGH, RESIDENT OF MOHALLA NAVIN NAGAR, P.S. BAKHTIARPUR,
DISTRICT SAHARSA-------------------------------------------------------PETITIONER
Versus
THE STATE OF BIHAR------------------------------------------------------OPP. PARTY
-----------
2. 17.3.2011 Heard learned counsel for the petitioner and learned
APP for the State in both the cases.
The petitioners are apprehending their arrest in a
case registered under Sections 447, 3423, 324, 307, 504
and 302/34 IPC.
It is alleged against the petitioner Kartik Narain
Singh to have ordered his wife to bring gun and
consequently his wife, the other petitioner, Sumitra Devi
brought the gun but the gun was not used. The fatal blow
was given by Abhimanyu Singh, who is in custody.
Considering the fact that no overt act is alleged
against the petitioners, let them be released, in the event of
their arrest or surrender, on bail on furnishing bail bond of
Rs.10,000/- (Rupees ten thousand) each with two sureties
of the like amount each to the satisfaction of Chief Judicial
2
Magistrate, Saharsa, in connection with Bakhtiarpur
P.S.Case No. 171/2010, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Spal/