High Court Patna High Court - Orders

Geeta Devi vs The State Of Bihar on 6 June, 2011

Patna High Court – Orders
Geeta Devi vs The State Of Bihar on 6 June, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.14785 of 2011
                  GEETA DEVI, wife of Shri Ganesh Yadav, resident of village-Pratappur,
                  Police Station-Triveniganj, District-Supaul.   ................Petitioner.
                                                      Versus
                                         THE STATE OF BIHAR
                                                   -----------

2 06.06.2011 Heard learned Counsel for the petitioner and learned

Counsel appearing on behalf of the State.

The petitioner is sole named accused and seeks bail in a

case which has been registered under Section 302/328 of the I.P.C.

Submission is that though allegation is of administering

something like medicine and also that one pouch was seized from the

house of the petitioner, but it has been submitted that there is no

seizure of pouch. The cause of death has been reserved. The petitioner

is a lady.

Considering the facts and circumstances of the case, the

petitioner, Geeta Devi is directed to be released on bail on furnishing

bail bonds of Rs.10,000/-(ten thousand) with two sureties of the like

amount each to the satisfaction of learned Additional Sessions Judge-

IInd, Supaul in connection with Triveniganj P.S. Case No.78 of 2008

arising out of S.T. No.70 of 2009.

(Shyam Kishore Sharma,J.)
PN