In the High Court of Judicature at Patna
Cr. Misc. No.15938 of 2008
Kusum Devi Vrs. The State of Bihar
****
/3/ 15.07.2008 Heard the counsel for the petitioner and the State.
2. Initially the case was registered under Sections
304B/34 of the Indian Penal Code in which there is specific
allegation against this petitioner, Kusum Devi, and the
husband of the victim, namely, Manoj Kumar. Counsel for
the petitioner submits that charge sheet has been submitted
under Section 306 of the Indian Penal Code and in the case
diary there are materials to show that Kusum Devi and
Manoj Kumar had played vital role dragging the victim to a
situation in which either she was burnt and committed
suicide.
3. Considering this fact, the prayer for anticipatory
bail, on behalf of the petitioner, Kusum Devi, in connection
with Kateya P.S. Case No. 85 of 2007 (G.R. No. 14 of
2007) is rejected.
( Mridula Mishra, J. )
Cp:3/S.A.