IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.421 of 2011
MEENA DEVI
Versus
THE STATE OF BIHAR
-----------
3 28.03.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Petitioner seeks his bail in connection with
Sultanganj P.S. Case No. 139 of 2009 registered under
Section 364 of the Indian Penal Code.
Allegedly, petitioner took away the
informant’s daughter and after that she is still
traceless.
It would appear from perusal of the case
diary as well as impugned order that the victim had
illicit relationship with one Mukesh Sah who was,
subsequently, sent in jail in connection with rape of
the victim.
The contention of learned counsel for the
petitioner is that the in-laws of informant’s daughter
had chided the victim for the above stated illicit
relationship and being annoyed she consumed poison
and, thereafter, her dead body was thrown by her in-
laws in river and taking the advantage of the aforesaid
incident, the informant lodged this case implicating
the petitioner also.
2
Considering the aforesaid facts and
circumstances as well as submissions of the parties,
let the petitioner, namely, Meena Devi be released on
bail on furnishing bail bonds of Rs.10,000/-(Ten
Thousand) with two sureties of the like amount each,
to the satisfaction of Chief Judicial Magistrate,
Bhagalpur in connection with Sultanganj P.S. Case
No. 139 of 2009.
(Hemant Kumar Srivastava, J.)
PN