IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35930 of 2011
Kusum Devi
Versus
The State Of Bihar
---------
02/ 14.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Victim has been recovered from the house of the
petitioner and he has specifically stated in his statement recorded
under section 164 of the Cr.P.C about involvement of the petitioner
in the alleged crime.
Accordingly, I am not inclined to release the petitioner on
bail and hence, her prayer for bail in connection with Arrah
Nawadah P.S. Case no. 323/2011 pending in the court of the
Judicial Magistrate, Ist Class Ara is, hereby, rejected.
However, the petitioner may renew her prayer for bail
after framing of the charge.
shahid (Hemant Kumar Srivastava,J)