High Court Patna High Court - Orders

Kaushalya Devi @ Koshilya Devi … vs State Of Bihar on 7 October, 2010

Patna High Court – Orders
Kaushalya Devi @ Koshilya Devi … vs State Of Bihar on 7 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30277 of 2010
               1. KAUSHALYA DEVI @ KOSHILYA DEVI, WIFE OF CHANDRIKA
                                           SAH.
              2. SUMITRA DEVI, WIFE OF OM PRAKASH SAH AND DAUGHTER
                OF CHANDRIKA SAH, RESIDENTS OF VILLAGE- PAKARIDAYAL,
                     P.S.- PAKORIDAYAL, DISTRICT- EAST CHAMPARAN
                                (ACCUSED):--PETITIONERS.
                                                       Versus
                              STATE OF BIHAR :----OPPOSITE PARTY.
                                             -----------

2. 07.10.2010. Heard learned counsel for the petitioners and the

State.

Petitioners are apprehending their arrest in connection

with a case which was initially registered as a complaint case for

the offence under Section 326 and other allied Sections of the

Penal Code and Sections 3,4 and 5 of the Prevention of

Witchcraft Act. They are alleged to have called the informant a

witch and have also thrown some acid like substance on her

which has caused simple burn injuries.

Let the petitioners, named above, surrender in the

court below within four weeks from the date of receipt of a copy

of this order in the court below and in the event of their so

surrendering they be admitted to the privilege of bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, East Champaran, Motihari in connection

with Pakridayal P.S.Case No. 8 of 2010, subject to the

conditions as laid down under Section 438(2) of the Cr.P.C

(V.N.Sinha,J.)
P.K.P.