IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7589 of 2011
INDU DEVI AND ANRS.
Versus
THE STATE OF BIHAR
-----------
02. 31.03.2011 Petitioners being mother and unmarried sister of
the husband are apprehending heir arrest in a case
registered under Sections 304B, 498A, 120B, 201 of the
I.P.C.
It is alleged that the marriage was performed two
years prior to the occurrence. It is claimed by the
informant that he received information that his daughter
has been poisoned and when he reached he found the
dead body of his daughter in a banana orchard. He took
the photograph of the dead body also.
It is submitted by learned counsel for the
petitioners that the informant does not talk about any
injury to the victim even the resisting injury.
Considering the fact that no injury was found on
the body of the victim by the informant and petitioners
being female, let the petitioners namely 1. Indu Devi 2.
Guddi Kumari, in the event of their arrest or surrender
before the Court below within a period of 12 weeks from
today, be released on anticipatory bail on furnishing bail
bond of Rs. 10,000/-(ten thousand) each with two
sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Begusarai in connection with
G.R. No. 2958 of 2010 arising out of Matihani P.S. Case
No. 104 of 2010.
It is undertaken by learned counsel for the
petitioner that the husband will surrender within a
period of two weeks.
Let the bail bond of the petitioners be accepted
on surrender of the husband.
Shageer ( Dinesh Kumar Singh, J)