High Court Patna High Court - Orders

Soni Devi vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Soni Devi vs The State Of Bihar on 18 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.5597 of 2011
                      SONI DEVI, W/o Anil Chaudhary@ Krishna Chaudhary resident of village
                           Baksoti P.S. Gobindpur, Dist- Nawadha
                                                      Versus
                                           THE STATE OF BIHAR
                                                    -----------

2. 18.03.2011 The petitioner is in custody in relation to Gobindpur

P.S.Case No. 50 of 2010 instituted under Section 302/34 of the

Indian Penal Code.

A reference to the first information report itself would

show that the petitioner is the sister-in-law of the informant. The

informant alleges that the petitioner along with her husband Anil

Choudhary @ Krishna Choudhary and her sister brutally

assaulted the informant’s husband, who happens to be the elder

brother of Krishna as a consequence whereof he died. The

reason for this was there was a dispute between the children of

the two who had eaten some chana. On behalf of the petitioner it

is submitted that only overt act that is attributed to the petitioner

hitting with slaps and fists to the informant.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs 10,000/- ( Rupees

Ten Thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Nawadha in Gobindpur

P.S.Case No. 50 of 2010.

Namita                                             ( Navaniti Prasad Singh, J.)