IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22461 of 2010
SUNITA DEVI , WIFE OF DEEPAK PODDAR, RESIDENT OF MOHALLA SAGARMAL
CHOWK, P.S. KHAGARIA, DISTRICT KHAGARIA. ---- PETITIONER
Versus
THE STATE OF BIHAR ---- OPPOSITE PARTY
-----------
3 7.10.2010 Petitioner is the informant in a case under Sections
364 and 120B of the Indian Penal Code subsequently converted
into a case under Sections 302 and 201 of the Indian Penal Code.
The allegation against the petitioner is that she had
instigated her lovers to kill her husband. Two other persons Ravi
Poddar and Santosh Poddar who have been made accused have
faced trial and have been acquitted on 16.11.2009. Although the
petitioner was charge sheeted accused. She remained absent and
absconding and has now filed an application for anticipatory bail.
Considering the conduct of the petitioner, I am not
inclined to grant anticipatory bail to her, she may surrender before
the Court and the Court below will consider the fact that co-
accused persons have been acquitted in this case and dispose of
her regular bail application within a week.
This application is dismissed.
Counsel for the petitioner is permitted to deposit the
cost of FAX for communicating this order to the Court of the
Chief Judicial Magistrate, Khagaria in connection with Khagaria
Rail P.S. Case No. 70 of 2007.
Sanjay ( Sheema Ali Khan, J.)