High Court Patna High Court - Orders

Sumangali Devi vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Sumangali Devi vs State Of Bihar on 9 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.39913 of 2010
       SUMANGALI DEVI, W/O LATE SITA RAM MAHTO, R/O
       VILLAGE - AKAUNA, P.S. - SILAO, DISTT. - NALANDA
                                      Versus
                               STATE OF BIHAR
                                    -----------

3 09.03.2011 Heard learned counsel for the petitioner and

Sri Binod Kumar No. 3, learned Additional Public

Prosecutor.

The petitioner, who is in custody in Silao P.S.

Case No. 70 of 2010 for the offence under Sections 304B/

34 of the Indian Penal Code has prayed for grant of bail.

The petitioner is the grand maternal mother-in-

law (Nani) of the deceased and it was alleged that the

daughter of informant was done to death by the accused

persons. Death had occurred due to burn injury.

Learned counsel for the petitioner submits that

husband and mother alongwith this petitioner are in

custody and petitioner is an old lady aged about 73 years.

It was further submitted that during investigation the

allegation has not been corroborated, only on circumstance

the petitioner has been implicated in the present case. It

was further submitted that after the daughter of the

informant got burn injury, the informant side were
2

telephonically informed.

Learned Additional Public Prosecutor has

opposed the prayer for bail.

Keeping in view the fact that petitioner is

grand maternal mother-in-law (Nani) of the deceased and

an old lady, let the petitioner, Sumangali Devi be enlarged

on bail on furnishing bail bond of Rs. 10,000/- (Rupees ten

thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Nalanda

at Biharsharif in connection with Silao P.S. Case No. 70 of

2010.

(Rakesh Kumar, J.)

Praful