High Court Patna High Court - Orders

Sunil Thakur & Anr vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Sunil Thakur & Anr vs The State Of Bihar on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19088 of 2011
                             1. Sunil Thakur @ Sunil Kumar
                                2. Bijay @ Vijay Thakur
                                Both sons of Pradip Thakur
                                               Versus
                                    The State Of Bihar
                                          -----------

02 29.06.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are elder brothers of husband of the

deceased. The marriage of the deceased had taken place in the

year 2005 but in the year 2010 she died in mysterious

circumstances.

Learned counsel for the petitioners submits that the

husband of the deceased gave his Ferdbeyan on 28.01.2010 that

his wife had consumed poison as a result of which she died in

course of her treatment. It is further contended by him that the

petitioners do not have any concern with the affairs of husband

of the deceased.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioners be

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

Thousand) each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Aurangabad in

connection with Madanpur P.S. Case No. 17 of 2010.

        Shahzad                           ( Hemant Kumar Srivastava, J.)