High Court Patna High Court - Orders

Basanti Devi vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Basanti Devi vs The State Of Bihar on 11 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.3269 of 2011
                           BASANTI DEVI
                                Versus
                        THE STATE OF BIHAR
                               ----------

02. 11.03.2011 Petitioner being the mother-in-law is

apprehending her arrest in a case which was initially

registered under Section 304B and subsequently

Section 302/34 was also added.

The marriage was admittedly performed 18

years prior to the occurrence. The father of the

victim got registered the F.I.R. on the basis of the

statement of the victim conveyed to the father.

Though there is allegation against the entire

family including the petitioner but from the

impugned order, it appears that the victim’s son who

has occasion to see the occurrence has alleged the

assault against the husband who is in custody.

Considering the fact that petitioner is a lady,

let the petitioner namely Basanti Devi, in the event of

her arrest or surrender before the Court below within

a period of 12 weeks from today, be released on

anticipatory 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, Araria in connection with Kursakanta
-2-

P.S. Case No. 51 of 2010.

Shageer                               (Dinesh Kumar Singh, J)