High Court Patna High Court - Orders

Parwati Devi &Amp; Ors vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Parwati Devi &Amp; Ors vs State Of Bihar on 24 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.41667 of 2010
                                         PARWATI DEVI & ORS
                                                  Versus
                                            STATE OF BIHAR
                                              -----------

2. 24.11.10. Heard learned counsels for the

petitioners and the State.

The petitioner no.1 being the grand-

mother, petitioner no. 2 being the grand-father,

petitioner no.3 being the aunt and petitioner

no.4 being the uncle of husband of victim are

languishing in custody since 12.07.2010 in a

case registered under Sections 302, 120B/34 of

the Indian Penal Code.

It is alleged that one year prior to the

occurrence, the victim performed inter caste

love marriage with Vikash Gupta, which was not

liked by the family members. It is alleged that

all the family members including these

petitioners burnt the victim due to the

aforesaid dispute. It appears that petitioner

nos. 1 and 2 are more than 70 years of age. It

is further submitted that the husband is in

jail.

Considering the general nature of

allegation and relationship of the petitioners

with the husband as well as advance age of

petitioner nos. 1 and 2, let the petitioners,
2

Parwati Devi, Singheshwar Gupta, Santoshi Devi

and Raju Gupta 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 the learned Chief Judicial

Magistrate, Madhubani, in connection with Deodha

P. S. Case No. 20 of 2010.

U.K.                                      (Dinesh Kumar Singh,J.)