High Court Patna High Court - Orders

Harihar Rai & Anr. vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Harihar Rai & Anr. vs The State Of Bihar on 19 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.16330 of 2011
                 1. Harihar Rai, son of Late Sheolal Rai
                 2. Pano Devi, wife of Harihar Rai
                 Both resident of village - Kalyanpur, P.S. - Hathauri,
                 District - Muzaffarpur.
                                                       ----------- Petitioners.
                                         Versus
               The State of Bihar                    ---Opposite Party
                                          ******

03. 19.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the

State.

The petitioners apprehending their arrest

in connection with Hathauri P.S. Case No. 76/2003

(G.R. No. 2116/2003), pending in the court of Smt.

Reshma Verma, Judicial Magistrate, 1st Class,

Muzaffarpur.

Learned counsel for the petitioners seeks

permission to withdraw this application with respect

to petitioner no. 1, as submitted, he is now dead.

Hence, this application becomes infructuous with

respect to petitioner no. 1 namely, Harihar Rai.

Accordingly, this application stands

disposed of as withdrawn with respect to petitioner

no. 1 namely, Harihar Rai.

So far as petitioner no.2 namely, Pano

Devi, is concerned, she is named accused in this

eight years old case being mother-in-law of deceased
2

sister of the complainant informant.

Submission is that police after

investigation submitted final form much before, but

taking a different view in the year 2009, cognizance

was taken, perhaps, ignoring the application filed by

the informant as early as in the year 2004 stating

that deceased in fact died of snake biting.

Considering the facts and circumstances,

in the event of informant appearing before the court

below supporting the contents of the petition said to

have been filed on his behalf on 27.09.2004

exonerating the petitioner and other accused

persons and also stood as one of the bailors, in the

event of her arrest or surrender within a period of

four weeks, let the above-named petitioner be

enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties

of the like amount each to the satisfaction of Smt.

Reshma Verma, Judicial Magistrate, 1st Class,

Muzaffarpur, in connection with Hathauri P.S. Case

No. 76/2003 (G.R. No. 2116/2003), subject to

condition under section 438(2) of the Code of

Criminal Procedure.

Rajeev/                           ( Akhilesh Chandra, J.)