High Court Patna High Court - Orders

Most. Basmatiya Devi &Amp; Anr. vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Most. Basmatiya Devi &Amp; Anr. vs The State Of Bihar on 22 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.2170 of 2011
                    MOST. BASMATIYA DEVI & ANR.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 22.02.2011 Petitioners are apprehending their arrest in

a case registered under Sections 341, 324, 326,

307/34, 306 of the I.P.C.

F.I.R. is the statement of the victim who

alleged against all the accused persons to have put the

victim on fire. Subsequently the victim died and after

investigation the police submitted chargesheet under

Section 306 of the I.P.C.

It is submitted by learned counsel for the

petitioner that petitioner No. 1 is 70 years old widow.

Considering the fact that petitioner No. 1 is

old widow, let petitioner No. 1 namely Most. Basmatiya

Devi, in the event of her arrest or surrender before the

Court below within a period of 12 weeks from today, be

released on anticipatory bail on furnishing bail bond of

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

amount each with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate, Katihar

in connection with Katihar (Mufassil) P.S. Case No. 51

of 2009, G.R. No. 796 of 2009.

So far as petitioner No. 2 is concerned, since
2

F.I.R. has been drawn on the basis of the statement of

the victim who named all accused persons including

petitioner No. 2, I am not inclined to grant anticipatory

bail to the petitioner No. 2 namely Bhola Tanti @ Bhola

Prasad Tanti. The application for grant of anticipatory

bail of the petitioner No. 2 stands rejected.

Shageer                           ( Dinesh Kumar Singh,J.)