High Court Patna High Court - Orders

Indu Devi And Anrs. vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Indu Devi And Anrs. vs The State Of Bihar on 31 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.7589 of 2011
                        INDU DEVI AND ANRS.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 31.03.2011 Petitioners being mother and unmarried sister of

the husband are apprehending heir arrest in a case

registered under Sections 304B, 498A, 120B, 201 of the

I.P.C.

It is alleged that the marriage was performed two

years prior to the occurrence. It is claimed by the

informant that he received information that his daughter

has been poisoned and when he reached he found the

dead body of his daughter in a banana orchard. He took

the photograph of the dead body also.

It is submitted by learned counsel for the

petitioners that the informant does not talk about any

injury to the victim even the resisting injury.

Considering the fact that no injury was found on

the body of the victim by the informant and petitioners

being female, let the petitioners namely 1. Indu Devi 2.

Guddi Kumari, in the event of their arrest or surrender

before the Court below within a period of 12 weeks from

today, be released on anticipatory bail on furnishing bail

bond of Rs. 10,000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of
2

Chief Judicial Magistrate, Begusarai in connection with

G.R. No. 2958 of 2010 arising out of Matihani P.S. Case

No. 104 of 2010.

It is undertaken by learned counsel for the

petitioner that the husband will surrender within a

period of two weeks.

Let the bail bond of the petitioners be accepted

on surrender of the husband.

Shageer                              ( Dinesh Kumar Singh, J)