High Court Patna High Court - Orders

Anjana Khatun @ Musmat Ajijan An … vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Anjana Khatun @ Musmat Ajijan An … vs The State Of Bihar on 18 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.26022 of 2011
                            Anjana Khatun @ Musmat Ajijan An Bibi W/O late Gajar Sekh,
                  resident of village Harbhog, P.S. Adhaura, district Kaimur at Bhabhua.
                                                                    .....Petitioner.
                                                      Versus
                            The State of Bihar                  ...Opposite Party.
                                                    -----------

2. 18.08.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 24.06.2011 in a

case registered under Sections 304 (B) and 498A/34 of the

Indian Penal Code.

Petitioner is mother-in-law of the deceased and

admittedly the alleged occurrence took place on 03.06.2010 and

the Complaint Case no. 802 (C)of 2010 was lodged on 25.06.10

which was later on converted into Adhaura P.S. Case No. 29/10.

Annexure 2 reveals that on the alleged date of

occurrence, the husband of the deceased gave his far-de-beyan

before S.I. of Adhaura Police Station that deceased had

committed suicide by consuming poison and subsequently, after

death of the deceased the brother of the deceased and his family

member came at the hospital after getting information from

family members of petitioner. Another brother of the deceased

allegedly gave his written report to Adhaura police station

supporting the story of suicide.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the above named petitioner

be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
2

thousand only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Kaimur at Bhabhua in

connection with Adhaura P.S. Case No. 29/10.

Kamlesh                                (Hemant Kumar Srivastava, J.)