IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28165 of 2011
1. Kishori Ram, son of Late Chandra Ram
2. Somaria Devi, wife of Kishori Ram
Both residents of village - Salempur, P.S. - Tariyani, Distt. - Sheohar.
----------- Petitioners.
Versus
The State of Bihar -------Opposite Party
*********
03. 25.10.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Tariyani P.S. Case No. 31/2011 for offences
under Sections 302/201/34 of the Indian Penal Code, are
named accused in this case being parents-in-law of deceased
daughter of the informant who died about 12 years of her
marriage.
Submission is that on mere suspicion petitioners
have been named accused though deceased died of illness,
but her father the informant in spite of information did not
participate in the cremation and lodged the above case
wherein he also does not find any upport from his own wife
i.e. mother of the deceased stating cordial relationship
between the deceased and her husband and other family
members.
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 two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Sheohar, in
connection with Tariyani P.S. Case No. 31/2011, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition with regard to petitioner
no. 1 Kishori Ram, to attend the court regularly at least for
two 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.)