IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34123 of 2011
Bipti Devi
Versus
The State Of Bihar
-----------
02. 13.10.2011 Petitioner being mother of the husband is
apprehending her arrest in a case registered under
Sections 304B, 201/34 of the I.P.C.
It is alleged that the marriage was performed
four years prior to the occurrence. The informant came
to know on 18.04.2011 through the daughter of this
petitioner that informant’s daughter has died due to
consuming poison. Though there is demand of dowry
and torture but the accusation is general against the
entire family.
It is submitted by learned counsel for the
petitioner that the husband of the petitioner is in jail
whereas the husband of the deceased will surrender.
Considering the general nature of accusation
and the petitioner being lady, let the petitioner namely
Bipti Devi, in the event of her arrest or surrender before
learned 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, Vaishali at Hajipur in connection with Mahua
P.S. Case No. 152 of 2011.
The bail bond of the petitioner will be
accepted only on surrender of the husband of the
deceased.
(Dinesh Kumar Singh, J)
Shageer