High Court Patna High Court - Orders

Nilam Devi vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Nilam Devi vs The State Of Bihar on 15 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.20409 of 2011
                                  Nilam Devi
                                     Versus
                               The State Of Bihar
                                       with
                           Cr.Misc. No.22406 of 2011
                               Vishwanath Singh
                                     Versus
                               The State Of Bihar
                                    -----------

02/- 15/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State in both the cases.

Since both the cases are arising of one case taken

together and being disposed of by this common order.

Both the petitioners are named accused in this case of

killing the husband of the informant. The parties are litigating with

each other due to land dispute. The female petitioner, Nilam Devi at

the dictates of her husband, Vishwanath Singh (co-accused) brought

licensee gun handed it over to her son (non-petitioner), who shot dead

the deceased from close range and co-petitioner, Vishwanath Singh by

getting hold of the deceased provided passage of such smooth killing.

Considering the facts and circumstances, prayer for

anticipatory bail of petitioner, namely, Vishwanath Singh (in Cr.

Misc. No. 22406/2011) is rejected.

So far, petitioner, namely, Nilam Devi (in Cr. Misc. No.

20409/2011) is concerned, in the event of her arrest/surrender before

the court below within four weeks, be enlarged on bail on furnishing

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

like amount each to the satisfaction of Chief Judicial Magistrate,

Vaishali at Hajipur, in connection with Mahnar P.S. Case No. 78 of
2

2011, subject to condition laid down under Section 438 (2) of the

Criminal Procedure Code with additional condition to remain

physically present before the court below on each and every date at

least for three years or till disposal of the case, whichever is earlier, in

case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                              ( Akhilesh Chandra, J.)