High Court Patna High Court - Orders

Bachchi Devi vs The State Of Bihar on 12 October, 2010

Patna High Court – Orders
Bachchi Devi vs The State Of Bihar on 12 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.21482 of 2010
                        BACHCHI DEVI, WIFE OF PRABHU RAM, DAUGHTER
                        OF MANSHA RAM, RESIDENT OF VILLAGE SARAIYA
                        PIPRA, P.S. GOVINDGANJ, DISTRICT EAST CHAMPARAN.
                                                 Versus
                                      THE STATE OF BIHAR .
                                               -----------

03. 12.10.2010 Heard learned counsel for the petitioner and the State.

Petitioner is apprehending her arrest in connection with a

case registered for the offence under Sections 498A, 302/34 of the

Penal Code. She is named in the First Information Report along with

two others and is alleged to have persuaded Sanjay Ram with whom

she had illicit relation to kill his wife. From the case diary it appears

that Bachchi Devi had illicit relation with Sanjay Ram and statement

to that effect has been made by several witnesses that there is some

connection between the two.

In the circumstances, I am not inclined to admit the

petitioner to the privilege of bail in the event of arrest. She is directed

to surrender in the court of Chief Judicial Magistrate, Motihari, East

Champaran in connection with Kotwa P.S. Case No.138 of 2009

within four weeks from the date of receipt of this order in the court

below and apply for regular bail.

(V.N. Sinha, J.)
Rajesh/