High Court Patna High Court - Orders

Sukhal Sah & Ors. vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Sukhal Sah & Ors. vs The State Of Bihar on 16 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.34152 of 2011
                   1. Sukhal Sah, Son of Late Jagdev Sah,
                   2. Renu Sah, Son of Sukhal Sah,
                   3. Sipahi Sah, Son of Sukhal Sah.
                      All are Resident of Village-Dhanarpa, Police Station-Ram Nagar,
                      District-West Champaran (Bettiah) .
                                                                 .....Petitioners.
                                                   Versus
                      The State of Bihar                         .....Opposite Party.
                      For the Petitioners      : Mr. Lokesh Kr. Singh, Advocate.
                      For the State            : APP.
                                      ----------------------------------

02/ 16.11.2011 Heard learned Counsel for the

petitioners and learned Counsel for the

State.

The petitioners are accused of the

case registered under Sections 302, 201, 380

of the Indian Penal Code regarding suspected

killing of the informant’s daughter Umrawati

Devi. Umrawati Devi becomes widow six months

prior to the occurrence. She was issueless

and when she was not found then it was

suspected that she has been killed by her

Pattidars.

Submission is that Umrawati Devi

has eloped with some persons and the dead

body has not been found and the petitioners

have been made accused.

Considering the facts and

circumstances of the case, the above named

petitioner are directed to be released on
2

bail on furnishing bail bonds of Rs. 10,000/-

(ten thousand) each with two sureties of the

like amount each to the satisfaction of the

learned Additional Chief Judicial

Magistrate/court concerned, Bagaha, West

Champaran (Bettiah) in connection with

Ramnagar P.S. Case No. 142 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-