IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33189 of 2011
Gujari Devi
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the mother of
the husband is apprehending her arrest in a
case initially registered under Section
498(A)/34 of the Indian Penal Code but
subsequently Section 304(B) of the Indian
Penal Code was added.
The case was instituted on fardbeyan
of victim where she specifically alleged
that the husband, cousins of the husband and
uncle of husband burnt her. The victim has
also admitted that when she raised alarm it
was the petitioner and her husband who took
her to hospital. The victim has also
admitted that marriage was performed fifteen
years prior to occurrence. The victim died
after a month of occurrence when Section
304(B) of the Indian Penal Code was added.
Considering the statement of the
victim as recorded in the fardbeyan, let the
petitioner, above named, be released on bail
2
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
Chandauti P.S. Case No. 287 of 2010 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Gaya, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)