IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28753 of 2010
1. PRAMOD SAH son of Rajdeo Sah
2. Rajdeo Sah, son of late Jhingan Sah
3. Vinod Sah son of Kishun Sah
4. Anil Kumar @ Anil Sah son of Kishun Sah
5. Khedu Sah @ Khodu Sah son of late Jhingan Sah
6. Bhikhari Sah son of late Jhingan Sah----------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
2. 27.9.2010 Heard learned counsel for the petitioners and the State.
Assault, if any, resulting in giving birth of a child having
no movement and later died was allegedly caused four months
earlier is not connected for cause of death. Parties are agnates and
family dispute is there.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
date of receipt/production of a copy of this order, above named
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bettiah, West
Champaran, in connection with Majhaulia P.S. case no.197 of 2009
subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip