High Court Patna High Court - Orders

Kamli Devi vs The State Of Bihar on 15 June, 2010

Patna High Court – Orders
Kamli Devi vs The State Of Bihar on 15 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.20242 of 2010
                     KAMLI DEVI wife of Shital Pandit, resident of village
                    Pyarpher, P.S. Simultalla, Dist. Jamui......Petitioner.
                                                    Versus
                   THE STATE OF BIHAR                                       O.P.
                                                  -----------

For the petitioner : Mr. Akhauri Kamal Kishore Sahay, Advocate.
For the State : Mr. Ajay Kumar No.1, A.P.P.

—————

2 15.6.2010 Heard the parties.

In a criminal prosecution for offences under sections 498 A,

304 B, 201/34 of the Indian penal Code, the petitioner happens to be mother-

in-law of the deceased.

It is submitted that the allegation of demand of dowry and

torture is general and omnibus against all the accused persons named in the

FIR, but primal role for committing the crime in question is against co-

accused Umesh Pandit, the husband of the deceased. Co-accused Umesh

Pandit has already been granted bail by order dated 21.1.2010 passed in Cr.

Misc. No. 1033 of 2010 vide Annexure-2. The petitioner is stated to be in

judicial custody since 11.5.2010.

In the facts and circumstances of the case, the above named

petitioner shall be enlarged on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of like amount each to the satisfaction of

C.J.M, Jamui in connection with Simultalla P.S. Case no. 16 of 2009.

( Birendra Prasad Verma, J. )

M.Rahman