IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36929 of 2010
1. DEEPKALI DEVI, W/O SIPAHI BIND
2. BUCHI DEVI, W/O RAMPRAVESH BIND
Versus
STATE OF BIHAR
-----------
02. 06.10.2010. Heard the learned counsel for the petitioner
and the learned A.P.P. for the State.
Both the petitioners who are ladies are in
custody since 17.08.2010 in connection with Sidhwaliya
P.S. Case No.70 of 2009, G.R. No.1778 of 2009, Tr.
No.3452 of 2010 instituted under Sections 341, 323,
504, 302/34 of I.P.C.
According to the F.I.R., the co-accused
persons, Rampravesh Bind, Sipahi Bind, Rajaram Bind
assaulted the informant and his wife by means of lathi.
Thereafter accused, Rampravesh Bind, assaulted with
lathi on her head and also assaulted her by mushal
when she felled down. She died. The allegation against
these petitioners is that they abused the informant and
his wife.
The learned counsel for the petitioner
submitted that except the allegation that the petitioners
abused the informant and his wife, there is no other
allegation. The main allegation of assault was against
the male member. Out of the said mail member
against whom there is direct allegation of assault,
Rampravesh Bind, Rajaram Bind have already been
2
granted bail by this Court in Cr. Misc. No.4088 of 2010.
Considering the nature of allegation against
these petitioners, I direct that the petitioners named
above be released on bail on furnishing bail bond of
Rs.5,000 (Rs. Five Thousand) with two sureties of the
like amount each to the satisfaction of learned Judicial
Magistrate, Gopalganj in connection with Sidhwaliya
P.S. Case No.70 of 2009.
Sanjeev/- (Mungeshwar Sahoo,J.)