High Court Patna High Court - Orders

Savitri Devi vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Savitri Devi vs The State Of Bihar on 22 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1855 of 2011
                                      SAVITRI DEVI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

3 22.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is not named in the FIR and in course of

investigation, it came to light that the deceased had illicit

relationship with the petitioner and furthermore, it came to light

that on the date of alleged occurrence, the petitioner had called

the deceased at her home and after that, the deceased was

found missing.

Admittedly, none of the person has seen going the

deceased to the house of the petitioner nor any witness has

claimed to have seen the actual killing of the deceased.

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Savitri Devi be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Rosera

P.S. Case No. 143 of 2010 to the satisfaction of Sri L.K. Mishra,

J.M. Ist Class, Samastipur.

         AKV/-                                    (Hemant Kumar Srivastava,J.)