IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39417 of 2010
SUNITA DEVI
Versus
STATE OF BIHAR
-----------
2 16.3.2011 Heard learned counsel for the parties.
Petitioner’s brother along with Anil and
Subodh Das was running a Dance party. The
deceased was one of the artists of that party.
Differences are otherwise cause, she was killed
and her dead body was thrown in river Gandak
which later was recovered. Petitioner has no
part to play in killing rather while confession
of petitioner’s father was recorded he disclosed
that some articles including apparel, ornaments
and bag of the deceased were kept, hidden in a
field which later were given to this petitioner
who thrown the same in river.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on 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, Khagaria in Gogri (Mahesh Khunt)
2
P.S. Case No. 02 of 2010, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)