IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20324 of 2008
KAUSHILYA DEVI & ANR
Versus
STATE OF BIHAR
-----------
3 08.07.2008 Heard learned counsel for the petitioner and the State.
The Case under Sections 328, 307/34 of the Indian Penal
Code was registered on 23.08.2007 and vide order dated 28.08.2007
Section 302 of the IPC was added.
Petitioner Kaushlya Devi is the informant of the case in
which her grand son has died. According to the allegation, when she
returned home, she noticed smell of some intoxicants and while she
was carrying away her grand son to the hospital for treatment, he
died. The witnesses are hearsay. There is no witness of the occurrence.
The petitioner no. 2 is grand father of the victim.
Considering the facts and circumstances of the case, the
petitioner Kaushlya Devi and Ram Chandra Mahto @ Ram Chandra
Singh is ordered to 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 the learned Additional Chief Judicial Magistrate,
Rosera (Samastipur) in connection with Bibhutipur Police Station
Case No. 140 of 2007.
Kundan (Shyam Kishore Sharma, J.)