High Court Patna High Court - Orders

Vidyasagar Mishra & Ors. vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Vidyasagar Mishra & Ors. vs The State Of Bihar on 27 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.31009 of 2011
                                      Vidyasagar Mishra & Ors.
                                               Versus
                                        The State Of Bihar
                                               -----------

02/ 27.09.2011 Heard learned counsel for the petitioners as well as learned

Addl. Public Prosecutor for the State.

Petitioner no. 1 is father-in-law, petitioner no.2 is mother-

in-law and petitioner no.3 is married Nanad of the deceased and

admittedly, after due investigation, police submitted final form

showing the above stated petitioners innocence but the learned court

below took cognizance of the offense against the petitioners.

Moreover, cognizance has been taken under section 302/34 of the IPC

and no specific overt-act has been attributed against the petitioners.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioners, Vidyasagar Mishra @

Vidyashanker Mishra, Urmila Devi and Punam Devi, be released on

bail on furnishing bail bonds of Rs 10,000/- each with two sureties of

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Bhojpur at Ara in Shahpur P.S. Case no. 129/2011.

      shahid                                       (Hemant Kumar Srivastava,J)