IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29532 of 2010
CHINTA DEVI, wife of late Ram Nandan Roy, resident of
village-Rat Gram, P.S. Teghra, District-Begusarai.
Versus
THE STATE OF BIHAR
-----------
2. 07.10.2010 Heard.
The petitioner apprehends arrest in Teghra P.S. Case No.
144 of 2009 under Sections 302 and 201/34 of the Indian Penal
Code.
The petitioner is the mother-in-law of the deceased.
Learned counsel for the petitioner submits that the
petitioner is an old lady aged 70 years. It is also submitted that the
main allegation is against the husband of the deceased who said to
have assured several times that torture and harassment will not be
done to the deceased but it was done. It is also submitted that there
is no eye witness to the occurrence and that the deceased was under
treatment in a hospital who died during treatment and vide
Annexure-2 death certificate granted by the doctor has been filed.
Learned counsel further submitted that co-accused Chunchun Devi
the gotni of the deceased whose case was similarly situated has
already been allowed bail by a Bench of this court vide order dated
14.6.2010 passed in Cr. Misc. No. 20039 of 2010.
In the facts and circumstances of the case, in the event of
her arrest/surrender before the court below within a period of three
weeks, she (Chinta Devi) is admitted to 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, Begusarai, in
2
Teghra P.S. Case No. 144 of 2009, subject to the condition as laid
down under Section 438(2) of the Code of Criminal Procedure.
(C. M. Prasad, J.)
Ravi/-