IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33527 of 2010
1. SATYADEO PRASAD SON OF ATE SHIVNANDAN PRASAD
2. ASHA DEVI WIFE OF SATYADEO PRASAD
3. NIVA DEVI WIFE OF LATE SUDHIR KUMAR SRIVASTAVA
4. MAMTA DEVI WIFE OF PRABHAT KUMAR ALIAS PAPPU
Versus
STATE OF BIHAR
-----------
3. 21.12.2010. This has come at the instance of
the learned counsel for the petitioners.
By order dated 6.10.2010 passed
in this case, bail was granted to the
petitioners. However, inadvertently, due
to typographical mistake, name of
petitioner no.4, namely, Mamta Devi wife
of Prabhat Kumar alias Pappu, resident
of Mohalla-Ishlampur, P.s.Town, District
Muzaffarpur was neither mentioned in the
cause title nor in the operative portion
of the order.
Regard being had to the
circumstances, let the order dated
6.10.2010 be modified to read as follows
and shall be deemed to have been
pronounced as such.
“Heard learned counsel appearing
on behalf of the petitioners and the
learned counsel appearing on behalf of
the State.
2
Petitioners are apprehending
their arrest in connection with Sakara
P.S.Case No.431 of 2009 for the offence
punishable under Sections 304B, 328 and
34 of the Indian Penal Code.
Taking into consideration the
submissions of the learned counsel for
the petitioners that the police has
submitted charge-sheet only against the
husband under Sections 306, 201/34 of
the Indian Penal Code and that the
husband has been granted regular bail by
a Bench of this Court in
Cr.Misc.No.18241 of 2010 vide order
passed on 26.5.2010 and that the
petitioner No.1 is the father-in-law,
the petitioner no.2 mother-in-law, the
petitioner no.3 the widowed daughter-in-
law and the petitioner no.4 the married
daughter of the petitioner Nos.1 and 2,
let the petitioners namely, Satyadeo
Prasad, Asha Devi, Niva Devi and Mamta
Devi, in the event of their arrest or
surrender within a period of four weeks
from the date of receipt/production of a
copy of this order before the Court
3
below, be released on bail upon each of
them individually furnishing bail bonds
of Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of the Chief Judicial
Magistrate, Muzaffarpur in connection
with Sakra P.S.Case No.431 of 2009
subject to the conditions stipulated in
Section 438(2) of the Code of Criminal
Procedure.”
As a consequence of the present
modification, the time to surrender by
petitioner no.4 Mamta Devi is extended
by a further period of four weeks from
today.
Let this order be communicated
to the court concerned by fax by the
Registry.
ahk (Jyoti Saran, J)