High Court Patna High Court - Orders

Shanti Devi &Amp; Ors vs State Of Bihar on 19 January, 2011

Patna High Court – Orders
Shanti Devi &Amp; Ors vs State Of Bihar on 19 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36307 of 2010
                       1. SHANTI DEVI
                       2. MANJU DEVI
                       3. VIBHA KUMARI
                       4. PRADEEP KUMAR @ PRADEEP MAHTO
                       5. RAJENDRA @ SANDEEP KUMAR
                       6. GANESH MAHTO
                          ----------------------------------

Versus
STATE OF BIHAR

———–

2 19.1.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioners is that they have not been even

shown assailants of the deceased in the F.I.R.

Assailants were either Dinesh Mahto and Bhim

Mahto or his two brothers.

Thus, having regard to the facts and

circumstances of the case, 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 Chief

Judicial Magistrate, Lakhisarai in Suryagarha

P.S. Case No. 140/10, subject to the condition

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

AI                                                         ( Mandhata Singh, J.)