High Court Patna High Court - Orders

Meena Devi vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Meena Devi vs The State Of Bihar on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.421 of 2011
                                     MEENA DEVI
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3 28.03.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

Petitioner seeks his bail in connection with

Sultanganj P.S. Case No. 139 of 2009 registered under

Section 364 of the Indian Penal Code.

Allegedly, petitioner took away the

informant’s daughter and after that she is still

traceless.

It would appear from perusal of the case

diary as well as impugned order that the victim had

illicit relationship with one Mukesh Sah who was,

subsequently, sent in jail in connection with rape of

the victim.

The contention of learned counsel for the

petitioner is that the in-laws of informant’s daughter

had chided the victim for the above stated illicit

relationship and being annoyed she consumed poison

and, thereafter, her dead body was thrown by her in-

laws in river and taking the advantage of the aforesaid

incident, the informant lodged this case implicating

the petitioner also.

2

Considering the aforesaid facts and

circumstances as well as submissions of the parties,

let the petitioner, namely, Meena Devi be released on

bail on furnishing bail bonds of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount each,

to the satisfaction of Chief Judicial Magistrate,

Bhagalpur in connection with Sultanganj P.S. Case

No. 139 of 2009.

(Hemant Kumar Srivastava, J.)
PN