IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27839 of 2011
Sugandha Devi, wife of Arun Kumar Mishra, resident of Forbisganj Ward
No. 21, P.S. - Forbisganj, District - Araria.
-------- Petitioner.
Versus
The State of Bihar ----Opposite Party
******
03. 15.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends her arrest in
connection with Jogbani Rail P.S. Case No. 9/2011 for
offences under Sections 498A/304(B)/120(B)/201/34
of the Indian Penal Code, is one of the named accused
being mother-in-law of the deceased. Submission is
that under almost similarly situated circumstances co-
accused i.e. husband of the petitioner has already been
granted privilege by a Bench of this court vide order
dated 14.09.2011 passed in Cr. Misc. No. 27953/2011.
Considering the facts and circumstances of
the case, in the event of her arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Railway Judicial
Magistrate, Katihar, in connection with Jogbani Rail
P.S. Case No. 9/2011, subject to condition under
section 438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)