IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40183 of 2010
MANTI DEVI
Versus
STATE OF BIHAR
-----------
2 09.11.2010 Heard learned counsel appearing on behalf of the petitioner
and the learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with Ghosi P.S.
Case No. 49 of 2009 for the offences punishable under Sections
306 and 201 of the Indian Penal Code.
Learned counsel for the petitioner submits that no case
under Section 201 is made out against the petitioner who is
mother-in-law of the victim girl and has remained in custody since
20.4.2010 for the alleged offence. He submits that as per statement
of the younger sister herself the victim girl on her own consumed
poison.
Taking into consideration the submission of learned
counsel for the petitioner, let the petitioner Manti Devi be released
on bail on furnishing bail bond of Rs.10,000/- (ten thousand) with
two sureties of the like amount each, to the satisfaction of Chief
Judicial Magistrate, Jehanabad, in connection with Ghosi P.S. Case
No. 49 of 2009.
PN (Jyoti Saran, J.)