IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28594 of 2010
1. KUNTI DEVI
2. KAMALA DEVI
3. SARITA DEVI
4. KUNTI DEVI
------------------------ PETITIONERS
Versus
STATE OF BIHAR
-----------
2 17.9.2010 Heard learned counsel for the parties.
Petitioners are not the assailant of the
deceased.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall 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 Chief
Judicial Magistrate, Gaya in Fatehpur P.S. Case
No. 94 of 2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)