IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.483 of 2011
SATYA NARAYAN UPADHAYA & ANR.
Versus
THE STATE OF BIHAR
----------
03/ 29.03.2011 Heard learned counsel for the petitioners as well as learned
Incharge Public Prosecutor for the State.
Petitioners are parents-in-law of the deceased and allegedly,
they committed the murder of the deceased but submission of the
learned counsel for the petitioners is that in course of investigation, it
came to light that the deceased committed suicide being frustrated
because she was not being permitted by the petitioners to live with her
husband at the place of his posting.
Learned Incharge Public Prosecutor fairly concedes to the
above stated submission.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioners,
Satya Narayan Upadhaya and Durgawati Devi, be released on bail on
furnishing bail bonds of Rs 10,000/- each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Bhojpur at Ara in Agiaon Bazar P.S. Case no. 38 of 2010.
shahid (Hemant Kumar Srivastava,J)