IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.375 of 2011
URMILA DEVI
Versus
THE STATE OF BIHAR
-----------
3 18.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner being mother-in-law of the deceased is
languishing in jail custody since 20.08.2010 in connection with Kako
P.S. Case No.111 of 2010 registered under Section 304(B)/34 of the
I.P.C.
The contention of learned counsel for the petitioner is that
as a matter of fact deceased wanted to go to her natal place and when
she was stopped by the petitioner as well as husband of the deceased,
the deceased might have committed suicide which is apparent from
perusal of contents of FIR itself.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
namely, Urmila Devi be released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the like amount each, to
the satisfaction of learned Chief Judicial Magistrate, Jehanabad in
connection with Kako P.S. Case No.111 of 2010.
PN ( Hemant Kumar Srivastava,J.)