High Court Patna High Court - Orders

Draupadi Devi vs The State Of Bihar on 7 October, 2010

Patna High Court – Orders
Draupadi Devi vs The State Of Bihar on 7 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.27164 of 2010
                                  DRAUPADI DEVI
                                      Versus
                                THE STATE OF BIHAR
                                      ------

4/ 07.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is an accused in a case under Section 304B of

the I.P.C. She has been remanded in the case on 25.11.2007. After

commitment of the case, charge is framed on 24.01.2009 and till

date not a single witness appeared to corroborate the prosecution

case even after taking every initiative by the Trial Court.

Taking that into consideration, prayer of the petitioner is

allowed.

Let the above named petitioner 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 F.T.C., Benipur,

District-Darbhanga in connection with S.T. No. 122 of 2008 arising

out of Biraul P.S. Case No. 26 of 2005.

shail                                          (Mandhata Singh, J.)