IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35445 of 2011
=============================================
Kulbanti Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
2 11-11-2011 Heard learned counsel for the petitioner and
learned counsel for the A.P.P., Mr. Parmanand Prasad.
Submission of the learned counsel for the
petitioner is that all the allegations are leveled by the deceased
herself, while was taken to hospital recorded by A.S.I. in which
she has specifically stated that at the fateful night demand was
made by the husband, while she along with him went to their
bed room and matches was lit after pouring kerosene oil by
him. Petitioner is mother-in-law as alleged by her that she was
saying to throw injured deceased in front of a hospital, for that
also she remained in custody since 10.07.2011.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is allowed.
Let the above named petitioner be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of C.J.M.,
Muzaffarpur in connection with Kurhni P.S. Case No. 165 of
2011.
Shailendra Bh.Pd./- (Mandhata Singh, J)