High Court Patna High Court - Orders

Mamta Devi &Amp; Anr vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Mamta Devi &Amp; Anr vs State Of Bihar on 21 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28474 of 2010
                                1. MAMTA DEVI
                                2. PRIYA KUMARI
                                 ------------------------- PETITIONERS
                                             Versus
                                    STATE OF BIHAR
                                          -----------

2 21.9.2010 Heard learned counsel for the parties.

Husband of petitioner no.1 and father of

petitioner no.2 is alleged for pressing the neck

of the deceased by means of a rope while these

petitioners along with others had caught the

deceased and some unknown persons were pressing

him. Doubt is cast on the ground that

informant’s father was informed who came also

but matter was not informed to the Police rather

dead body was cremated.

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 petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Saran at Chapra in Chapra Town P.S.

Case No. 17 of 2010, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                      ( Mandhata Singh, J.)