High Court Patna High Court - Orders

Nitu Devi vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Nitu Devi vs The State Of Bihar on 6 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8647 of 2011
                                         NITU DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 06.04.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner being the second wife

of the husband is apprehending her arrest in

complaint case in which cognizance has been

taken under Sections 498(A), 494,323/34 of

the Indian Penal Code and Section 4 of the

D. P. Act.

It is submitted that the husband is

already in jail and the petitioner got

married under misconception.

Considering the fact that the

petitioner is a lady, let the petitioner,

above named, be released on bail in the

event of arrest or surrender before the

learned court below within a period of

twelve weeks from today in connection with

complaint case no. 22C of 2010 on furnishing

bail bond of Rs.10,000/-(Ten Thousand) with

two sureties of the like amount each to the

satisfaction of the learned S.D.J.M., Hilsa

(Nalanda), subject to the conditions as laid
2

down under Section 438(2) of the Code of

Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)