High Court Patna High Court - Orders

Dhanmanti Devi vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Dhanmanti Devi vs The State Of Bihar on 3 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.27220 of 2011
                                      Dhanmanti Devi
                                           Versus
                                    The State Of Bihar
                                          -----------

03/ 03.11.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 19.5.2010 in a case

registered under section 302/34 of the IPC.

Admittedly, none has seen the actual killing of the

deceased and the petitioner has been made accused in this case on

the basis that she had illicit relationship with the deceased and some

belongings and bloodstained sari as well as soil were recovered

from the house of the petitioner.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, let the petitioner, Dhanmanti Devi, be

released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Addl.

Sessions Judge FTC No. I, Lakhisarai in Sessions Trial no.

152/2011 arising out of Piri Bazar P.S. Case no. 15/2010.

      shahid                                      (Hemant Kumar Srivastava,J)