High Court Patna High Court - Orders

Bipti Devi vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Bipti Devi vs The State Of Bihar on 13 October, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.34123 of 2011
                               Bipti Devi
                                 Versus
                           The State Of Bihar
                                -----------

02. 13.10.2011 Petitioner being mother of the husband is

apprehending her arrest in a case registered under

Sections 304B, 201/34 of the I.P.C.

It is alleged that the marriage was performed

four years prior to the occurrence. The informant came

to know on 18.04.2011 through the daughter of this

petitioner that informant’s daughter has died due to

consuming poison. Though there is demand of dowry

and torture but the accusation is general against the

entire family.

It is submitted by learned counsel for the

petitioner that the husband of the petitioner is in jail

whereas the husband of the deceased will surrender.

Considering the general nature of accusation

and the petitioner being lady, let the petitioner namely

Bipti Devi, in the event of her arrest or surrender before

learned Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing bail

bond of Rs. 10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of Chief Judicial

Magistrate, Vaishali at Hajipur in connection with Mahua
P.S. Case No. 152 of 2011.

The bail bond of the petitioner will be

accepted only on surrender of the husband of the

deceased.

(Dinesh Kumar Singh, J)
Shageer