IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41260 of 2010
1. PHALKANI DEVI @ HALKANI DEVI wife of Doma Sao.
2. Godhan Sao son of Doman Sao.
Both resident of village Gamhriay, P.S. Akhodhi, Gola,
District-Rohtas. ........................ Petitioners.
Versus
STATE OF BIHAR ..................... Opposite Party.
-----------
2 18.11.2010 Heard learned counsel appearing on behalf
of the petitioners and the learned counsel
appearing on behalf of the State.
Petitioners are in custody in connection
with Akhodhi Gola P.S. Case No 39 of 2010 for
the offence punishable under Sections 328, 302,
201 and 34 of the Indian Penal Code.
Taking into consideration the submissions
of the learned counsel that petitioners herein
are the Mother-in-law and brother-in-law
respectively of the deceased and that the
husband of the deceased has been granted bail
by the Bench of this Court in Cr. Misc. No.
25007 of 2010 passed on 26.8.2010, let the
petitioners namely:(1) Phalkani Devi@ Halkani
Devi and (2) Godhan Sao, be released on bail
upon each of them individually furnishing bail
bonds of Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of the learned Chief Judicial
2
Magistrate Rohtas at Sasaram in connection with
Akhodhi Gola P.S. Case No. 39 of 2010.
(Jyoti Saran, J.)
Prakash