High Court Patna High Court - Orders

Prabhu Sah &Amp; Ors vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Prabhu Sah &Amp; Ors vs State Of Bihar on 6 October, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.30510 of 2010
                             1. PRABHU SAH S/O RAMCHANDRA SAH
                           2. HARENDRA SAH S/O RAMCHANDRA SAH
                                3. MANJU DEVI, W/O PRABHU SAH
                  4.   SAROJ DEVI W/O HARENDRA SAH............PETITIONERS
                                                Versus
                                         STATE OF BIHAR
                                              -----------

2. 06.10.2010 Heard the learned counsel for the petitioners and the State.

Death is unnatural within seven years of the marriage in

matrimonial home and allegation of demand and torture is also there,

but submission is about remaining of deceased with her husband

separate and death due to electric shock which also accidentally

occurred. Petitioners are elder brother-in-laws and their wives.

Having regard to the facts and circumstance of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, the above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Saran in connection with Panapur P.S.

Case No.35 of 2007 , subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

     Vikash                                                         ( Mandhata Singh, J.)