High Court Patna High Court - Orders

Kusum Devi vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Kusum Devi vs The State Of Bihar on 14 November, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.35930 of 2011
                                           Kusum Devi
                                               Versus
                                       The State Of Bihar
                                             ---------

02/ 14.11.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Victim has been recovered from the house of the

petitioner and he has specifically stated in his statement recorded

under section 164 of the Cr.P.C about involvement of the petitioner

in the alleged crime.

Accordingly, I am not inclined to release the petitioner on

bail and hence, her prayer for bail in connection with Arrah

Nawadah P.S. Case no. 323/2011 pending in the court of the

Judicial Magistrate, Ist Class Ara is, hereby, rejected.

However, the petitioner may renew her prayer for bail

after framing of the charge.

      shahid                                       (Hemant Kumar Srivastava,J)