IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42300 of 2010
SAVITRI DEVI
Versus
STATE OF BIHAR
-----------
2 20.12.2010 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner seeks her bail in connection with
Barauni (Garhara) P.S. Case No. 194 of 2008 registered
under sections 498A, 323, 307/34 of the Indian Penal Code.
Admittedly, co-accused, Pappu Yadav against
whom there is allegation that he poured hot water on the
person of the informant, has already been granted privilege
of anticipatory bail by learned Sessions Judge, Begusarai
vide order dated 29.05.2010 passed in A.B.P. No. 414 of
2010. So far as the petitioner is concerned, she is mother-in-
law of the informant and there is no specific allegation
against her except this fact that she had handed over the
aforesaid hot water to co-accused Pappu Yadav.
Considering the facts and circumstances of the
case as well as submissions of the parties, the petitioner,
namely, Savitri Devi is directed to be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Barauni
(Garhara) P.S. Case No. 194 of 2008 to the satisfaction of
Chief Judicial Magistrate, Begusarai.
AKV/- ( Hemant Kumar Srivastava,J.)