High Court Patna High Court - Orders

Bholi Devi &Amp; Anr vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Bholi Devi &Amp; Anr vs State Of Bihar on 4 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33895 of 2010
                                      BHOLI DEVI & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

02/ 4.11.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners apprehend their arrest in connection with Rajgir

P.S. Case no. 169/2010 registered under section 302/34 of the IPC as

well as 3(x)(v) of the SC/ST Prevention of Atrocities Act.

Allegedly, petitioners along with other accused assaulted

the deceased with fists and slaps but the FIR reflects that it was co-

accused Guddu Mian who pressed the chest of the deceased.

Annexure 2, photo copy of the post mortem report reveals that no

external injury was found on the dead body of the deceased.

Petitioners are ladies. So far application of provisions of SC/ST of

Prevention of Atrocities Act is concerned, the same appears to be

doubtful.

Accordingly, this anticipatory bail is allowed and it is

ordered that the petitioners( Bholi Devi and Pinki Devi) in the event of

arrest/ surrender within 30 days from the date of communication of

the order be released on bail in connection with Rajgir P.S. Case no.

169 of 2010 on furnishing bail bond of Rs 10,000/- each with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Nalanda, at Biharsharif subject to condition as

laid down under section 438(2) of the Cr. P.C.

      shahid                                                (Hemant Kumar Srivastava,J))