High Court Patna High Court - Orders

Sumant Kumar @ Fulant vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Sumant Kumar @ Fulant vs The State Of Bihar on 10 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.26802 of 2011
                       Sumant Kumar @ Fulant, son of Late Kishori Lal, resident of Village-
           Tehta, P.S.-Makhdumpur, District-Jehanabad.             Petitioner.
                                                    Versus
                       The State of Bihar.                     Opposite Party.
                                                  -----------

2. 10.08.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioner is in custody since 17.03.2011 in

connection with a case registered for the offence under Sections

304 B, 201 and 120B of the Indian Penal Code.

It is submitted on behalf of the petitioner that there is

no specific allegation as against him. He is brother-in-law

(Dewar) of the deceased. Altogether 11 persons including the

mother-in-law, sister-in-law (Nanad) married sister-in-law

(Jethanis) and two brother-in-laws (Bhaisurs) have been made

accused in the case. It is also submitted that the husband is

already in jail.

Considering the aforesaid submissions, let the

petitioner, namely, Sumant Kumar @ Fulant, be released on bail

on furnishing bail bonds of Rs. 5,000/- (Five Thousand only)

with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Jehanabad in connection with

Makhdumpur P.S. Case No. 178/2010.

Kamlesh                                                   (Ashwani Kumar Singh, J.)