High Court Patna High Court - Orders

Lalan Singh & Anr. vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Lalan Singh & Anr. vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33182 of 2011
Lalan Singh & Anr.

Versus
The State Of Bihar

2. 28.09.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners being the parents of

the husband are apprehending their arrest in

a case registered under Sections 342,

304(B), 201, 328 and 34 of the Indian Penal

Code.

The marriage was performed five

years prior to occurrence.

It is submitted by the learned

counsel for the petitioners that the

informant has admitted that about the victim

illness it was petitioner no. 1, Lalan Singh

who informed the informant and when the

informant reached to the house of in-laws of

the victim she died.

It appears that investigation is

still pending against the petitioners

whereas charge sheet has been submitted

against the husband who is in jail.

                                Considering                 the              aforesaid

                   submissions,             let     the     petitioners,           Lalan

Singh and Sunaina Devi, be released on bail
2

in the event of arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with

Paroo P.S. Case No. 60 of 2011 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 S.D.J.M.,

West, Muzaffarpur, subject to the conditions

as laid down under Section 438(2) of the

Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)