High Court Patna High Court - Orders

Sanju Devi vs The State Of Bihar on 5 April, 2011

Patna High Court – Orders
Sanju Devi vs The State Of Bihar on 5 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.42917 of 2010
                                        SANJU DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3 05.04.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner along with other in-laws including husband is

alleged for committing murder of informant’s daughter.

Submission is that petitioner is Gotini. Deceased herself was

apprehending some untowards happenings, a Sanha was lodged on

her behalf without naming this petitioner. Otherwise also she has

not concern with affairs of the deceased with the other family

members.

Taking that into consideration, prayer of the petitioner

for bail is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Supaul P.S. Case No. 179/2010 above named

petitioner shall be released on bail on furnishing bail bonds of

Rs.10,000/-(ten thousand) with two sureties of the like amount

each to the satisfaction of C.J.M., Supaul subject to the conditions

laid down under Section 438(2) of Cr.P.C.

PN                                         ( Mandhata Singh, J.)