IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6427 of 2010
1. REKHA DEVI
2. Raghunath Sah
3. Sukumari Devi ........................... Petitioners
Versus
STATE OF BIHAR
-----------
4. 15.06.2010 Heard the learned Counsel for the petitioners and
the learned counsel for the State.
Learned Counsel for the State submits from the
case diary thatr viscera report has been sent for examination on
30.7.2009.
Counsel for the petitioners emphasizes absence of
any external injury to contend that the deceased died of excess
alcohol consumption.
Call for the Viscera Report of the deceased from the
Forensic Science Laboratory.
In the meantime let the petitioners, above named,
surrender in the court below within a period of four weeks from
today when they shall be enlarged on provisional bail on
furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with
two sureties of the like amount each to the satisfaction of CJM
Samastipur in Tajpur PS Case No. 156 of 2009 subject to the
conditions as laid down under Section 438(2) Cr.P.C.
The confirmation of the provisional bail shall be
considered on receipt of the viscera report.
Snkumar/
(Navin Sinha,J.)