IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18035 of 2010
DR.YOGENDRA PRASAD SINGH @ YOGENDRA PRASAD SINGH son of Ram
Raksha Singh resident of vill.-Tiwari Bigaha, P.S.-Rafiganj, Distt.-Aurangabad--------Petitioner.
Versus
STATE OF BIHAR .
with
Cr.Misc. No.11139 of 2010
USHA SINGH wife of Nitish Kumar Sinha, resident of vill.-Tiwari Bigaha,
P.S.-Rafiganj, Distt.-Aurangabad(Bihar)----------Petitioner.
Versus
STATE OF BIHAR .
-----------
3. 28.6.2010 Heard Learned counsel for the petitioners and the State.
Allegation is about medical negligence in conducting
operation of uterus and piles. No otherwise motive nor qualification of
the doctor is challenged.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
petitioners of both the petitions 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 the Chief Judicial Magistrate,
Aurangabad (Bihar), in connection with Rafiganj P.S. case no.102 of
2009 ,subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )