High Court Patna High Court - Orders

Md.Basir &Amp; Anr vs State Of Bihar on 7 April, 2011

Patna High Court – Orders
Md.Basir &Amp; Anr vs State Of Bihar on 7 April, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35865 of 2010
                          1. MD.BASIR
                          2. MD. JAHANGIR
                             ----------------------------- PETITIONERS
                                              Versus
                                     STATE OF BIHAR
                                            -----------

6 7.4.2011 Heard learned counsel for the parties.

After recovery of dead body of Fulera

Khatoon, F.I.R. is lodged against unknown but in

course of investigation, petitioners’ name

appeared as they had illicit relation with the

deceased who was carrying pregnancy also but

that is doubted on the ground that the matter

was informed only after consultation with all

the family members and any sign of intercourse

earlier is not corroborated in the post mortem

report as hymen of the deceased is found in

tact.

Thus, having regard to the facts and

circumstances of the case, let the above named

petitioners 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,

Purnea in Sadar (M) P.S. Case No. 193 of 2010.

AI                                                          ( Mandhata Singh, J.)