IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr Misc No 34886 of 2010
Most.Sheela Devi, wife of late Sunna Mahto, resident of village -
Jagdishpur, P S - Kashipur O P Sahpur, District - Nawada -Petitioner
Versus
The State of Bihar -Opposite Party
-----------
2 11.10.2010 Petitioner is in custody since 22.04.2010 in connection with
Noorsarai Police Station Case No 88 of 2010 instituted under Section 302
and other Sections of the Indian Penal Code. Originally, a complaint was
filed which was later registered as first information report. In the
complaint, which was filed on or about 25.03.2010, it was alleged that on
15.01.2010, co-accused persons came to the informant’s house and took
away his son to his sasural stating that his mother-in-law was sick.
Informant came to know that, on the same day, his son was poisoned at
his sasural because his mother-in-law did not agree to marry her second
daughter to the deceased, who was earlier married to the elder daughter
who died in course of delivery. Informant’s son used to give money to his
mother-in-law which they did not intend to return. Petitioner is the
mother-in-law. on behalf of petitioner, it is submitted that there is no real
explanation why the complaint was lodged after almost two months of the
occurrence even though in the complaint itself, it is noted that he had got
report of death of his son immediately and a U D case had already been
registered in that regard.
Considering the facts and circumstances, as aforesaid,
including the fact that petitioner is a lady, she is directed to be released on
2
bail on her furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with
two sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Nalanda at Biharsharif in Noorsarai Police Station Case No 88
of 2010.
M.E.H./ (Navaniti Prasad Singh)