IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29119 of 2010
ISAR DEVI
Versus
STATE OF BIHAR
-----------
2. 10.08.2010. Heard learned counsel for the
petitioner and the State.
The petitioner being the mother-in-law
is apprehending her arrest in a case registered
under Sections 304B, 201, 120B and 504 of the
I.P.C.
It is submitted that prior to the
lodging of the present case, immediately after
the death a Sanha was lodged by this petitioner
in which the full brother of the deceased is a
witness since he was present in the house when
the victim caught accidental fire. Moreover,
the husband was granted anticipatory bail vide
Cr. Misc. No. 8725 of 2009 as contained in
Annexure- 3.
Considering the aforesaid fact, let the
petitioner, Isar Devi, be released on bail in
the event of her arrest or surrender before the
learned court below within a period of twelve
weeks from today in connection with complaint
case no. 138 of 2006 on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties of
2
the like amount each to the satisfaction of the
learned S.D.J.M., Pupri at Sitamarhi, subject
to the conditions as laid down under Section
438(2) of Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)