IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22641 of 2010
LALSA DEVI & ORS
Versus
STATE OF BIHAR
-----------
3 27.10.20 Heard learned counsel appearing for the
10 petitioners as well as learned counsel
appearing for the state.
Admittedly, petitioner Nos. 1, 2 & 3 are;
sister-in-law, father-in-law and mother-in-law
of the deceased respectively. It would appear
from the record that after due investigation,
police submitted final report showing the
petitioners innocent but learned CJM, Gaya took
cognizance for the offences.
The specific stand of the petitioners is
that the deceased was carrying pregnancy of
eight months and as a matter of fact, she had
gone to attend the marriage ceremony where she
developed some complication and while she was
being carried to hospital, she died on her way.
But subsequently, the complainant lodged this
false case with some ulterior motive.
Considering the aforesaid facts and
circumstances as well as submissions of the
parties, let petitioners, namely, Lalsa Devi,
Birendra Singh and Rampati Devi, in the event
2
of arrest or surrender in the court below
within 30 days from the date of communication
of order 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 CJM, Gaya in connection with
Belaganj P.S. Case No. 135 of 2009 subject to
condition as laid down u/S 438(2) of the
Cr.P.C.
AKV/ ( Hemant Kumar Srivastava, J.)