High Court Patna High Court - Orders

Hansa Devi vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Hansa Devi vs The State Of Bihar on 3 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.287 of 2011
                 CHOTE LAL SINGH , son of Late Dhani Lal Singh
                                       Versus
                               THE STATE OF BIHAR .
                                        with
                            Cr.Misc. No.1388 of 2011
                       HANSA DEVI , wife of Dhanpat Singh
                                       Versus
                               THE STATE OF BIHAR .
                                    -----------

2 03.02.2011 Both the above stated criminal cases

have arisen out of Narpatganj P.S. Case No.140

of 2010 registered under Sections 302, 201,

494/34 of the I.P.C. and 3/4 of Dowry

Prohibition Act, and accordingly, the above

stated petitions are being disposed of by this

common order.

At the very outset learned counsel for

the petitioners points out that petitioner in

Cr. Misc. No.287 of 2011 is co-villager whereas

petitioner in Cr. Misc. No.1388 of 2011 is

cousin mother-in-law of deceased and as a

matter of fact, both the petitioners do not

have any concern with the husband of the

deceased.

It is apparent from perusal of the

impugned order that initially case was

registered under Section 302 and other minor

Sections of the I.P.C., but subsequently,
2

charge sheet has been submitted under Section

304B of the I.P.C.

In view of the aforesaid facts and

circumstances as well as submissions of the

parties petitioners, namely, (1) Chote Lal

Singh and (2) Hansa Devi are 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

C.J.M., Araria in connection with above stated

Narpatganj P.S. Case No.140 of 2010.

PN ( Hemant Kumar Srivastava,J.)