IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.650 of 2011
Lakhia Devi & Ors.
Versus
The State of Bihar
-----------
2. 18.07.2011 This appeal will be heard.
The appellants are mother-in-law, father-in-law, married
Nanad and uncle-in-law of the deceased and they have been charged
and sentenced to life imprisonment for offence under Section 304 B of
the Indian Penal Code.
The father-in-law, mother-in-law and uncle-in-law are all
about 70 years of age. The married Nanad carries a child in her lap.
The husband of the deceased, namely Lakshman Mistry has also been
convicted and may be filing an appeal separately.
Be that as it may, considering the aforesaid facts and
circumstances, during pendency of the appeal, let the appellants,
namely, Lakhia Devi, Bihari Mistry, Rina Devi and Naresh Mistry, be
released on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the satisfaction of
learned District and Sessions Judge, Nalanda in Sessions Trial No.
531/2009.
(Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)
Sanjeet/