IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20079 of 2011
Satyabhama Devi & Ors.
Versus
The State Of Bihar
-----------
02/ 14.07.2011 Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor for the State.
Petitioners are in-laws of the deceased and admittedly, case
was instituted under sections 302, 328/34 of the IPC and after
investigation charge sheet was submitted under the above stated
sections in the year 2005 and after that cognizance was taken in the
year 2010. Husband of the deceased is in custody and no specific
overt-act has been attributed against these petitioners.
Regard being had to the facts and circumstances of the case,
let the petitioners, Satyabhama Devi, Ganesh Yadav @ Ganesh Pd.
Yadav and Ajit Yadav, 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, Banka in Amarpur
(Fullidumar) P.S. Case no. 124/2001.
shahid (Hemant Kumar Srivastava,J)