High Court Patna High Court - Orders

Laxmi Devi vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Laxmi Devi vs State Of Bihar on 15 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.32795 of 2010
                                     LAXMI DEVI
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 15.9.2010 Heard counsel for the petitioner and the State.

The petitioner apprehend her arrest in a case under

sections 448, 341, 323, 337, 504/34 of the Penal Code and

section 3/4 of the Witchcraft Act .

The prayer for anticipatory bail of the petitioner was

earlier rejected by this court by order dated 16.3.2010 passed in

Cr.Misc.No.4034 of 2010.

Learned counsel for the petitioner submits that

similarly situated co-accused Kanchan Devi has been allowed

anticipatory bail by this court by order dated 16.3.2010 passed in

Cr.Misc.No.4034 of 2010 whereas five other co-accused have

been granted bail by the learned court below.

Considering the facts and circumstances of the case, if

the petitioner Laxmi Devi surrenders in the court below within

six weeks from today, her bail application would be disposed of

on the same day taking into consideration that the similarly

situated co-accused has either been granted bail by this court or

by the learned court below.

Let this order be communicated through fax at the cost

of the petitioner.

(S.P.Singh,J)
KHAN
2