High Court Patna High Court - Orders

Shyama Devi vs The State Of Bihar on 23 November, 2011

Patna High Court – Orders
Shyama Devi vs The State Of Bihar on 23 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.29737 of 2011

                        Shyama Devi, Wife of Nandan Sah, D/o Badan Sah,
                        Resident of Village Akorpur, P.S. Singhia, District
                        Samastipur.
                                                                         -------Petitioner
                                                Versus
                        The State Of Bihar
                                                                   -----Opposite Party
                                            -----------------

03/- 23/11/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with

carbon/xerox copy of the case diary up to paragraph – 125 dated

28/09/2011.

The petitioner apprehending her arrest in connection

with a case registered for the offence punishable under Sections

328/304’B’/201/34 of the Indian Penal Code, is one of the

named accused in this case being first and valid wife of husband

of deceased daughter of the informant, who died under unnatural

circumstances around seven years of marriage after being

blessed with two children.

Submission is that there is absolutely nothing

against the petitioner, except some suspicion without any

foundation.

In view of the above, in the event of her

arrest/surrender before the court below within four weeks, let the

above named petitioner be enlarged on bail on furnishing bail-

bond of Rs. 10,000/- (ten thousand only) with two sureties of the

like amount each to the satisfaction of Additional Chief Judicial

Magistrate, Rosera at Samastipur, in connection with Singhiya
P.S. Case No. 43 of 2011, subject to condition laid down under

Section 438 (2) of the Code of Criminal Procedure with

additional condition to remain physically present before the

court below on each and every date at least for three years or till

disposal of the case, whichever is earlier and in case of failure

on two consecutive dates without giving any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-