High Court Patna High Court - Orders

Kusum Devi vs The State Of Bihar on 15 July, 2008

Patna High Court – Orders
Kusum Devi vs The State Of Bihar on 15 July, 2008
                     In the High Court of Judicature at Patna
                           Cr. Misc. No.15938 of 2008
                     Kusum Devi Vrs. The State of Bihar
                                      ****

/3/ 15.07.2008 Heard the counsel for the petitioner and the State.

2. Initially the case was registered under Sections

304B/34 of the Indian Penal Code in which there is specific

allegation against this petitioner, Kusum Devi, and the

husband of the victim, namely, Manoj Kumar. Counsel for

the petitioner submits that charge sheet has been submitted

under Section 306 of the Indian Penal Code and in the case

diary there are materials to show that Kusum Devi and

Manoj Kumar had played vital role dragging the victim to a

situation in which either she was burnt and committed

suicide.

3. Considering this fact, the prayer for anticipatory

bail, on behalf of the petitioner, Kusum Devi, in connection

with Kateya P.S. Case No. 85 of 2007 (G.R. No. 14 of

2007) is rejected.

( Mridula Mishra, J. )
Cp:3/S.A.