High Court Patna High Court - Orders

Dulari Devi @ Rati Wali vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Dulari Devi @ Rati Wali vs The State Of Bihar on 24 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.33104 of 2011
                                  Ram Dulari Devi @ Rati Wali
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

with
Criminal Miscellaneous No.34580 of 2011
Meera Devi & Ors
Versus
The State Of Bihar

———————————-
2 24-10-2011 Both Cr. Misc. Cases arise out of Singhwara P.S.

Case No. 215 of 2011 registered under Sections-341, 323, 504,

509, 354 of the IPC and 3/4 of Dien Act and accordingly, they are

being heard and disposed of by this common order.

Heard learned counsels for the petitioners as well as

learned Additional Public Prosecutor for the state.

Although there is allegation against the petitioner in

Cr. Misc. No. 34580 of 2011 that she instigated the other

accused but taking into consideration that apart from the

aforesaid allegation, no specific overt act has been attributed

against the petitioners and furthermore, petitioners, being ladies

are in jail custody since long, let the petitioners, namely, Ram

Dulari Devi @ Rati Wali (in Cr., Misc. No. 33104 of 2011), Meera

Devi, Bala Paswan and Mintu Paswan (in Cr. Misc. No. 34580 of

2011) be released on bail on furnishing bail bonds of Rs

10,000/- (ten thousand) each with two sureties of the like amount

each in connection with Singhwara P.S. Case No. 215 of 2011 to

the satisfaction of Chief Judicial Magistrate, Darbhanga.

A.k. Vishwakarma/- (Hemant Kumar Srivastava,J.)