IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44962 of 2010
1. USHA DEVI
2. BACHO DEVI
----------------------------- PETITIONERS
Versus
THE STATE OF BIHAR
-----------
3 20.4.2011 Heard learned counsel for the parties.
Petitioners are alleged to dispose of
dead body of informant’s son along with other
family members by burying the same to screen the
offender.
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, Munger in Khargapur P.S.
Case No. 183 of 2010, subject to the condition
as laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)