High Court Patna High Court - Orders

Saraswati Devi vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Saraswati Devi vs The State Of Bihar on 3 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.1007 of 2011
                          SARASWATI DEVI
                               Versus
                        THE STATE OF BIHAR
                              -----------

03. 03.03.2011 Petitioner being the mother-in-law is

apprehending her arrest in a case registered under

Sections 304B, 34 of the I.P.C.

The accusation against the accused persons is

that the marriage was performed within a year of the

occurrence and the victim died on 07.12.2008.

It is submitted by learned counsel for the

petitioner that there is general allegation against the

entire in-laws family including the petitioner and specific

accusation is against the husband. Annexure-2 has been

brought on record to suggest that vide Session Trial No.

188 of 2009, the husband of this petitioner has been

acquitted.

A supplementary affidavit has been filed to the

effect that petitioner was suffering from some chest

disease, hence she could not appear before the Court

below.

Considering the fact that petitioner is a lady and

the husband has been acquitted, let the petitioner

namely Saraswati Devi, in the event of her arrest or

surrender before the Court below within a period of 12
-2-

weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Muzaffarpur in connection with

Minapur P.S. Case No. 246 of 2008.

Learned Court below will be at liberty to cancel

the bail bond of the petitioner, if petitioner fails to appear

on three consecutive dates.

Shageer                                     (Dinesh Kumar Singh, J)