IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.423 of 2011
INDRA DEVI, WIFE OF LATE RAMUDAY SINGH
Versus
THE STATE OF BIHAR
-----------
02 09.02.2011 Heard learned counsel for the petitioner as well
as learned Public Prosecutor for the State.
Petitioner seeks her bail in connection with
Nayagaon P.S. Case No. 41 of 2010 registered under Sections
304(B), 201/34 of the Indian Penal Code.
According to prosecution case itself, the
marriage of the deceased had taken place seven years ago and
after marriage deceased had given birth to two children.
Although, there is some sort of allegation of demand of dowry
as well as torturing against the in-laws including the petitioner
but considering this aspect of the matter that the dead body of
the deceased was recovered from the heap of cow dung on the
disclosure made by the husband of the deceased I think it
proper to release the petitioner on bail.
Accordingly, above named petitioner 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 Chief Judicial Magistrate, Begusarai in
connection with above stated Nayagaon P.S. Case No. 41 of
2010.
Shahzad (Hemant Kumar Srivastava, J )