IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21722 of 2011
1. Lotan Sah son of Kunji Sah,
2. Mala Devi wife of Lotan Sah
3. Maha Devi wife of Kunji Sah
All resident of village Pipra, P.S.-Banmankhi, District-
Purnea.
Versus
The State Of Bihar
-----------
3. 28.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
The above named petitioners are accused in this
case being brother-in-law, sister-in-law and mother-in-law
of the deceased sister of the informant who died within 12
years of her marriage after having four children.
Submission is that they have been falsely
implicated in this case, whereas deceased committed suicide
by administering poison. Except suspicion that petitioners
tortured her and compelled to commit suicide. There is
absolutely nothing against them.
Considering the facts and circumstances, in the
event of their arrest/ surrender before the Court below
within four weeks, let the above named petitioners be
enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten
thousand only) each with two sureties of the like amount
2
each to the satisfaction of Chief Judicial Magistrate, Purnea,
in connection with Banmankhi P.S. Case No. 38 of 2010,
subject to condition laid down under Section 438(2) of the
Code of Criminal Procedure Code with additional condition
to remain physically present before the Court below on each
and every date at least for two years or till disposal of the
case, whichever, is earlier, in case of failure on two
consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.),
Saif/-