High Court Patna High Court - Orders

Dolly Devi vs State Of Bihar on 8 July, 2010

Patna High Court – Orders
Dolly Devi vs State Of Bihar on 8 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19616 of 2010
                DOLLY DEVI wife of Shailendra Singh, resident of vill.-Shivpuri, P.S.-
                   Buxar, Distt.-Buxar--------------Petitioner.
                                                 Versus
                                       STATE OF BIHAR .
                                               -----------

3. 8.7.2010 Heard Learned counsel for the petitioner and the State.

Allegedly deceased was set on fire. Reason for death was

her husband’s earlier marriage. Demands are their from her in-laws

family members and instigation of this petitioner after her marriage in

the year 2006. According to the learned counsel, she is junior member

of the family having no connection with the deceased husband’s earlier

marriage or demand on his behalf nor any plausible reason appears

about petitioner’s having any grudge to eliminate the deceased.

Otherwise also the case is found of suicide. Husband is shown the main

reason behind her committing suicide as he was unemployed.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/-(Ten thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Buxar, in connection

with Buxar Town P.S. case no.85 of 2010 ,subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

      Sudip                                        ( Mandhata Singh,J )