IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36221 of 2010
                             M.ILYAS @ DR.MD.ILLIAS
                                          Versus
                                   STATE OF BIHAR
                                            with
                              Cr.Misc. No.37158 of 2010
                                  KAUSHALYA DEVI
                                          Versus
                                   STATE OF BIHAR
                                        -----------
2 13.1.2011 Heard learned counsel for the parties.
The submission of learned counsel for the
petitioners is that informant’s wife was never
brought to clinic of petitioner no.1. She delivered
a child at the clinic of one Dr. Ramagya Prasad
Yadav and died while was on way to Muzaffarpur from
his clinic. Petitioners are named nowhere by the
informant.
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,
Motihari, East Champaran in Chakia P.S. Case No. 61
of 2010, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)