High Court Patna High Court - Orders

Kulbanti Devi vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Kulbanti Devi vs The State Of Bihar on 11 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.35445 of 2011
                      =============================================

Kulbanti Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s

2 11-11-2011 Heard learned counsel for the petitioner and

learned counsel for the A.P.P., Mr. Parmanand Prasad.

Submission of the learned counsel for the

petitioner is that all the allegations are leveled by the deceased

herself, while was taken to hospital recorded by A.S.I. in which

she has specifically stated that at the fateful night demand was

made by the husband, while she along with him went to their

bed room and matches was lit after pouring kerosene oil by

him. Petitioner is mother-in-law as alleged by her that she was

saying to throw injured deceased in front of a hospital, for that

also she remained in custody since 10.07.2011.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is allowed.

Let the above named petitioner be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of C.J.M.,

Muzaffarpur in connection with Kurhni P.S. Case No. 165 of

2011.

Shailendra Bh.Pd./- (Mandhata Singh, J)