IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15254 of 2011
Neetu Devi, W/O-Late Upendra Rai
Versus
The State Of Bihar
-----------
02 24.06.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Admittedly, petitioner is wife of the deceased. It is stated
that on the alleged date of occurrence she along with other F.I.R. named
accused persons went at the house of her husband and forcibly
administered poison to him as a result of which he died.
It appears that there was matrimonial dispute between the
petitioner and her husband and moreover, having similar allegation,
some co-accused persons have already been granted privilege of bail by
another Bench of this Court vide order dated 06.06.2011 passed in Cr.
Misc. No. 14789 of 2011.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner 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 Sessions Judge, Gopalganj
in connection with Sessions Trial No. 229 of 2011 arising out of
Gopalpur P.S. Case No. 123 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)