High Court Patna High Court - Orders

Manju Devi vs State Of Bihar on 26 March, 2011

Patna High Court – Orders
Manju Devi vs State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.41442 of 2010

                MANJU DEVI, WIFE OF SHREE PRASAD, R/O VILLAGE-
                BISHUNPUR, P.S. NAWADA ( KADIRGANJ) TOWN, DISTRICT-
                NAWADA............................................ PETITIONER
                               Versus
                STATE OF BIHAR................................. OPP. PARTY
                                -----------

2 26-3-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is a lady and has prayed for anticipatory

bail in a case in which the injured died after two days of the

occurrence on account of an injury on the head. It has been

submitted that parties are agnate and dispute arose on account

of informant trying to make a drain for flow of water. It has

further been submitted that allegation of assault is against two

male members of family and this petitioner and there is a

counter case lodged by husband of this petitioner of having

received a simple injury on the head.

Considering all the facts and circumstances and

particularly the fact that petitioner is a lady, the prayer for

anticipatory bail is allowed. In the event of arrest or surrender

within six weeks, let petitioner Manju Devi be enlarged on

bail on furnishing bail bond of Rs.10,000/- with two sureties

of the like amount each to the satisfaction of the trial court i.e.
2

the court of Chief Judicial Magistrate, Nawada in connection

with Nawada ( Kadirganj) Town P.S.Case No. 371/2010,

subject to the conditions laid down under section 438(2)

Cr.P.C.

( Shiva Kirti Singh, J.)

7Naresh