IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.20230 of 2011
TETARI DEVI, WIFE OF LALJI RAM, R/O VILLAGE
SHAHJAHANPUR,P.S. SHAHJAHANPUR, DISTRICT PATNA
-Petitioner
Versus
THE STATE OF BIHAR - Opposite Party
2 13.07.2011
Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this Case being
mother in law of deceased daughter of the complainant
arising out of Hilsa P.S. Case no. 412 of 2008 which itself
was instituted on the basis of complaint lodged by the
complainant roughly one and half months of death of the
deceased in peculiar circumstances. After investigation
Police submitted final form which has been accepted and
protest complaint petition was taken. Almost in similarly
situated circumstances, one co-accused Karu Ram was
granted the privilege of anticipatory bail vide order dated
26.4.2011 passed in Cr. Misc. No.11026 of 2011.
Considering the facts and circumstances, the
petitioner, in the event of arrest or surrender within four
weeks of communication of the order, is directed to be
2
enlarged on bail on furnishing bonds of Rs.10,000/- (Rupees
ten thousand) with two sureties of the like amount each to the
satisfaction of Sri K.D. Rajajee, Judicial Magistrate, first
class, Hilsa, Nalanda, in Complaint Case no. 98(C) of 2009,
subject to the conditions laid down in Section 438(2) of the
Code of Criminal Procedure with additional condition that
the petitioner shall remain present before the court below on
each and every date for two years or till disposal of the case,
whichever is earlier. If the petitioner fails to remain present
on two consecutive dates without any reasonable explanation
the privilege granted shall be deemed to be cancelled.
AAhmad/ ( Akhilesh Chandra, J.)