High Court Patna High Court - Orders

Manti Devi @ Malti Devi vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Manti Devi @ Malti Devi vs The State Of Bihar on 14 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.39762 of 2010
       MANTI DEVI @ MALTI DEVI W/O SINGHASHAN DAS R/O VILLAGE
       KOTHIA NARAON KA TOLA, P.S. AWATAR NAGAR, DISTT. SARAN
       AT CHAPRA.
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 14.12.2010. Heard Shri Dewendra Narayan Singh,

learned counsel for the petitioner and Shri

Umesh Lal Verma, learned Additional Public

Prosecutor.

The petitioner, who is in custody in

Awatar Nagar P.S. Case No.9 of 2009 for the

offence under Sections 498A, 304B/34 of the

Indian Penal Code, has prayed for grant of

bail.

It was submitted by learned counsel

for the petitioner that daughter-in-law of

the petitioner received burn injury, while

she was cooking food. Thereafter, she was

carried to hospital where the informant also

arrived. However, the injured died on the

same day i.e. 22.2.2008. Subsequently, she

was cremated in presence of the informant of

the present case. Initially, U.D. case was

got registered. However, after lapse of more

than seven days, a complaint vide Complaint

Case No.585 of 2008 was filed in the court of
2

Chief Judicial Magistrate, Chapra, Saran with

a concocted story that due to non fulfillment

of demand of dowry, daughter of informant was

put on fire and she died. The learned

Magistrate, after filing the complaint,

transferred the same to the police for its

registration and investigation under Section

156(3) of the Code of Criminal Procedure.

After lapse of almost 11 months, the present

F.I.R. vide Awatar Nagar P.S. Case No.9 of

2009 was registered for the offence under

Sections 498, 304B and 34 of the Indian Penal

Code. Learned counsel for the petitioner

submits that vide Annexure-2 to the petition,

husband of the petitioner, who was father-in-

law of the deceased, was extended the

privilege of anticipatory bail. It was

submitted that petitioner is in custody since

28.6.2010 and she is an old lady aged about

70 years.

Learned Additional Public Prosecutor

has opposed the prayer for bail.

In view of the fact that even the

complaint was filed at delayed stage and

thereafter, expiry of about 11 months, F.I.R.

was lodged, the court is of the opinion that
3

the petitioner deserves to be extended the

privilege of bail.

Let the petitioner above named be

enlarged on bail on his furnishing bond of

Rs.10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction

of C.J.M., Saran at Chapra in Awatar Nagar

P.S. Case No.9 of 2009.

( Rakesh Kumar,J.)
N.H./