High Court Patna High Court - Orders

Most.Radhika Devi vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Most.Radhika Devi vs The State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.42131 of 2010
                              MOST.RADHIKA DEVI .
                                         Versus
                              THE STATE OF BIHAR .
                                       -----------

3 26.3.2011 Heard counsel for the petitioner and the

State.

Petitioner is apprehending her arrest in

connection with Bairia P.S. case No. 193 of 2009

registered for offence under Sections 302, 328/34 of

the Indian Penal Code.

Allegation is that consuming illicit liquor

prepared by Surain Chaudhary the informant became

ill and another person, namely, Pujan Choudhary died.

There is no allegation against the petitioner that she

prepared the illicit liquor except that she also used to

sit in the shop from which the liquor used to be sold.

Considering this fact prayer for anticipatory

bail on behalf of petitioner Most. Radhika Devi is

allowed. Petitioner above named in the event of her

arrest/surrender within four weeks from today in the

Court below, shall be enlarged 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 the SDJM, Bettiah, West Champaran in

Bairia P.S. case No. 193 of 2009, subject to the
2

conditions as laid down under Section 438(2) of the

Code of Criminal Procedure.

( Mridula Mishra, J.)
A. Kumar