High Court Patna High Court - Orders

Manti Devi vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Manti Devi vs State Of Bihar on 9 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40183 of 2010
                                      MANTI DEVI
                                           Versus
                                    STATE OF BIHAR
                                          -----------

2 09.11.2010 Heard learned counsel appearing on behalf of the petitioner

and the learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Ghosi P.S.

Case No. 49 of 2009 for the offences punishable under Sections

306 and 201 of the Indian Penal Code.

Learned counsel for the petitioner submits that no case

under Section 201 is made out against the petitioner who is

mother-in-law of the victim girl and has remained in custody since

20.4.2010 for the alleged offence. He submits that as per statement

of the younger sister herself the victim girl on her own consumed

poison.

Taking into consideration the submission of learned

counsel for the petitioner, let the petitioner Manti Devi be released

on bail on furnishing bail bond of Rs.10,000/- (ten thousand) with

two sureties of the like amount each, to the satisfaction of Chief

Judicial Magistrate, Jehanabad, in connection with Ghosi P.S. Case

No. 49 of 2009.

PN                                                                     (Jyoti Saran, J.)