High Court Patna High Court - Orders

Lalsa Devi &Amp; Ors vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Lalsa Devi &Amp; Ors vs State Of Bihar on 27 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.22641 of 2010
                                 LALSA DEVI & ORS
                                      Versus
                                  STATE OF BIHAR
                                   -----------

3 27.10.20 Heard learned counsel appearing for the

10 petitioners as well as learned counsel

appearing for the state.

Admittedly, petitioner Nos. 1, 2 & 3 are;

sister-in-law, father-in-law and mother-in-law

of the deceased respectively. It would appear

from the record that after due investigation,

police submitted final report showing the

petitioners innocent but learned CJM, Gaya took

cognizance for the offences.

The specific stand of the petitioners is

that the deceased was carrying pregnancy of

eight months and as a matter of fact, she had

gone to attend the marriage ceremony where she

developed some complication and while she was

being carried to hospital, she died on her way.

But subsequently, the complainant lodged this

false case with some ulterior motive.

Considering the aforesaid facts and

circumstances as well as submissions of the

parties, let petitioners, namely, Lalsa Devi,

Birendra Singh and Rampati Devi, in the event
2

of arrest or surrender in the court below

within 30 days from the date of communication

of order be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with

two sureties of the like amount each to the

satisfaction of CJM, Gaya in connection with

Belaganj P.S. Case No. 135 of 2009 subject to

condition as laid down u/S 438(2) of the

Cr.P.C.

AKV/ ( Hemant Kumar Srivastava, J.)