IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29389 of 2010
RUBI KHATOON & ANR
Versus
STATE OF BIHAR
-----------
02. 12.08.2010 Petitioners are apprehending their arrest in a
case registered under sections 147, 323, 308, 313, 354,
504 of the I.P.C. and Section ¾ of the Prevention of
Witch Craft Practices Act.
It is alleged that the accused persons entered
into the house of the complainant and started
assaulting the complainant because she used to
practice Witch Craft.
The specific allegation of assault is against
Manzur Mian and Ruby Khatoon which resulted into
termination of complainant’s pregnancy.
Since there is specific allegation against
petitioner No. 1 namely Rubi Khatoon, I am not inclined
to grant anticipatory bail to petitioner No. 1. The
application for grant of anticipatory bail to petitioner
No. 1 is rejected.
So far as petitioner No. 2 namely Julekha
Khatoon is concerned, there is no specific allegation
against her of assaulting the complainant.
In that view of the matter, let petitioner No. 2
namely Julekha Khatoon, in the event of her arrest or
2
surrender before the Court below within a period of 12
weeks from today be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Jamui in connection with
Complaint Case No. 1229C of 2009.
Shageer ( Dinesh Kumar Singh, J.)