IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42131 of 2010
MOST.RADHIKA DEVI .
Versus
THE STATE OF BIHAR .
-----------
3 26.3.2011 Heard counsel for the petitioner and the
State.
Petitioner is apprehending her arrest in
connection with Bairia P.S. case No. 193 of 2009
registered for offence under Sections 302, 328/34 of
the Indian Penal Code.
Allegation is that consuming illicit liquor
prepared by Surain Chaudhary the informant became
ill and another person, namely, Pujan Choudhary died.
There is no allegation against the petitioner that she
prepared the illicit liquor except that she also used to
sit in the shop from which the liquor used to be sold.
Considering this fact prayer for anticipatory
bail on behalf of petitioner Most. Radhika Devi is
allowed. Petitioner above named in the event of her
arrest/surrender within four weeks from today in the
Court below, shall be enlarged on anticipatory bail
on furnishing bail bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to the
satisfaction of the SDJM, Bettiah, West Champaran in
Bairia P.S. case No. 193 of 2009, subject to the
2
conditions as laid down under Section 438(2) of the
Code of Criminal Procedure.
( Mridula Mishra, J.)
A. Kumar