High Court Patna High Court - Orders

Sunaina Devi vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Sunaina Devi vs State Of Bihar on 1 July, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr. Misc. No.20066 of 2010
                                 SUNAINA DEVI, Wife of Lalan Mahto
                                                  Versus
                                        THE STATE OF BIHAR
                                                -----------

2/ 01.07.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case under Sections 304(B),

201 and 498(A) of the Indian Penal Code and Section ¾ of the Dowry

Prohibition Act.

Learned counsel for the petitioner submits that the petitioner

is mother-in-law of the deceased. He further submits that petitioner’s

husband, who happens to be the father-in-law of the deceased, has

already been granted bail by a bench of this Court. The husband of the

deceased is in custody.

In the circumstances, petitioner, named above, is directed to

be released on bail on furnishing bail bonds of Rs. 5,000/- (Five

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

of Chief Judicial Magistrate, Siwan in connection with Bhagwanpur

P.S. case no. 67 of 2009.

(Samarendra Pratap Singh, J.)
Uday/