IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.APPEAL (DB) No.118 of 2011
PARMOD MEHTA AND ANR.
Versus
THE STATE OF BIHAR
****
/2/ 24 February This appeal is admitted for hearing.
2011
Call for the lower Court’s record S.T. No.
499 of 2007 arising out of Dhamdaha P.S. Case No.
144 of 2006 from the Court of Sri Rajeshwar Tiwari,
Additional Sessions Judge, II, Purnea.
Considering the circumstance and facts
proved by the prosecution in a case under Section 304B
of the Indian Penal Code, prayer for bail of appellant
no. 1, Pramod Mehta, who is husband of deceased lady,
is rejected at this stage.
Appellant no. 2, Jay Prakash Mehta, is
father-in-law considering all the facts as well as his
age, his prayer for bail is allowed. He is directed to be
released on bail on furnishing bail bond of Rs.10,000/-
(rupees ten thousand) with two sureties of the like
amount each in connection with the above case to the
satisfaction of the trial Court.
(Shiva Kirti Singh, J.)
( Gopal Prasad, J.)
S.A.