High Court Patna High Court - Orders

Kundan Devi &Amp; Ors vs State Of Bihar on 26 October, 2010

Patna High Court – Orders
Kundan Devi &Amp; Ors vs State Of Bihar on 26 October, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.31471 of 2010
             1.   KUNDAN DEVI wife of Rajesh Mandal
             2.   Gita Devi wife of Ajay Mandal
             3.   Podo Mandal son of late Bhothri Mnadal
             4.   Ajay Mandal son of Podo Mandal
             5.   Sudhir Mandal son of Podo Mandal
             6.   Rajesh Mandal son of Podo Mandal------------------------Petitioners.
                                                    Versus
                                           STATE OF BIHAR .
                                                  -----------

2. 26.10.2010 Heard learned counsel for the petitioners and the State.

Allegedly informant was beaten in name of dian.

Ornaments and other household articles were taken away by

petitioners is denied by referring that there is no recovery of any of

the alleged stolen articles if really the incident was true. Further

submission of the learned counsel for the petitioners is that it was

quarrel between both the families for trivial matter.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Khagaria, in connection

with Parbatta P.S. case no.93 of 2010 subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

( Mandhata Singh, J.)
Sudip