IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30057 of 2010
1. RAMA DEVI
2. MUNSHI MAHTO @ MUNSHI PD.
---------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 1.10.2010 Heard learned counsel for the parties.
Marriage is said ten years ago.
Informant of the case is Choukidar. Reason
behind the deceased’s consumption of poison may
be his creation that due to strained relation of
petitioners and their son with the deceased was
reason for consuming poison. Without referring
recent happening, it is specifically said that
there might be some differences in between the
wife and husband and might happen something for
consuming poison but husband is in Jail.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall 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 Additional
Chief Judicial Magistrate, Hilsa (Nalanda) in
Hilsa P.S. Case No. 260 of 2010, subject to the
2
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)