High Court Patna High Court - Orders

Ram Pari Devi &Amp; Ors vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Ram Pari Devi &Amp; Ors vs State Of Bihar on 23 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17616 of 2010
                            1. RAM PARI DEVI
                            2. RAKESH KUMAR
                            3. SANGEETA KUMARI ALIAS BUCHI
                               ------------------ PETITIONERS
                                              Versus
                                    STATE OF BIHAR
                                           -----------

3 23.6.2010 Heard learned counsel for the parties.

Complainant/informant’s daughter’s death

if was murder, was informed to the Police, after

thorough investigation final form submitted and

only on protest cognizance is taken and

petitioners being mother-in-law, brother-in-law

and sister-in-law are apprehending their arrest.

In the facts of the case, prayer for

anticipatory bail is allowed.

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 Sri Ravi Ranjan, Judicial

Magistrate, 1st Class, Jehanabad, in Jehanabad

P.S. Case No. 221/1994, subject to the condition

as laid down under section 438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)