High Court Patna High Court - Orders

Manna Lal vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Manna Lal vs The State Of Bihar on 16 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.18882 of 2011
                             MANNA LAL
                                Versus
                         THE STATE OF BIHAR
                               -----------

For the petitioner : Mr. Sudish Kumar, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP
*****

02. 16.06.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, who is one of the named accused

in this case being father-in-law of the deceased daughter

of the informant who lost her life within five years of her

marriage under some unnatural circumstances. Whatever

appears from the First Information Report and the order of

the court below may be considered against non-petitioner

the husband of the deceased. The petitioner is in custody

since 22.02.2011.

Considering the facts and circumstances of the

case, let the petitioner namely, Manna Lal, be enlarged on

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

only) with two sureties of the like amount each to the

satisfaction of A.C.J.M. Danapur, Patna, in connection

with Khagaul P.S. Case No. 18/2011, with additional

condition, if any, imposed by the court concerned,

ensuring early disposal of the case.

Rajeev/                                    ( Akhilesh Chandra, J.)