High Court Patna High Court - Orders

Isar Devi vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Isar Devi vs State Of Bihar on 10 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29119 of 2010
                                         ISAR DEVI
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 10.08.2010. Heard learned counsel for the

petitioner and the State.

The petitioner being the mother-in-law

is apprehending her arrest in a case registered

under Sections 304B, 201, 120B and 504 of the

I.P.C.

It is submitted that prior to the

lodging of the present case, immediately after

the death a Sanha was lodged by this petitioner

in which the full brother of the deceased is a

witness since he was present in the house when

the victim caught accidental fire. Moreover,

the husband was granted anticipatory bail vide

Cr. Misc. No. 8725 of 2009 as contained in

Annexure- 3.

Considering the aforesaid fact, let the

petitioner, Isar Devi, be released on bail in

the event of her arrest or surrender before the

learned court below within a period of twelve

weeks from today in connection with complaint

case no. 138 of 2006 on furnishing bail bond of

Rs. 10,000/-(Ten Thousand) with two sureties of
2

the like amount each to the satisfaction of the

learned S.D.J.M., Pupri at Sitamarhi, subject

to the conditions as laid down under Section

438(2) of Cr.P.C.

U.K.                         ( Dinesh Kumar Singh, J.)