IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24741 of 2010
SHIV PAL son of Late Bhikhari Pal
Versus
STATE OF BIHAR
-----------
2/ 05.10.2010 Heard learned counsel for the parties.
The petitioner is an accused in a case under sections 304B,
201/34 of the Indian Penal code.
The petitioner is the father-in-law of the deceased. He
submits that husband of deceased is in custody while he is in
custody since 15.03.2010 having no specific allegation against him.
Learned State counsel submits that there is allegation that
petitioner and his family committed murder of the deceased and
disposed of her dead body.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Kaimur at Bhabua in
connection with Bhagwanpur (Belaon) P.S. case no. 19 of 2010.
Petitioner would not absent physically for more than two
consecutive dates at a stretch till three witnesses are examined in
trial, failing which his bail bond would be cancelled and he would
be taken into custody.
Anjani/ (Samarendra Pratap Singh, J.)