High Court Patna High Court - Orders

Phulmati Devi & Ors. vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Phulmati Devi & Ors. vs The State Of Bihar on 27 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20584 of 2011
                       1.Phulmati Devi wife of late Gurugovind Singh,
                         Village-Chandaukha, P.S.-Kurtha, Dist.-Arwal
                       2.Sampat Devi wife of Siya Saran Singh
                       3.Siya Saran Singh @ Siya Saran Sharma son of
                         Late Deodhari Singh, both of Sakardih, P.S.-Uphara,
                         District-Aurangabad.
                                              Versus
                                      The State Of Bihar
                                           -----------

3. 27.9.2011. Heard learned counsel for petitioners and learned

counsel for the State.

The petitioners apprehend their arrest in connection with

a case registered for the offence punishable under section 302/34 of

the Indian Penal Code.

It is stated on behalf of the petitioners that petitioner

no.1 is mother of the deceased whereas petitioner nos.2 and 3 are

sisters and petitioner no.4 is brother-in-law (Bahnoi) of the

deceased. The case was investigated by the police and the police on

conclusion of investigation submitted final report on 31.7.2007

finding the accusation made in the first information report to be

‘mistake of facts’. However, learned Chief Judicial Magistrate after

lapse of more than three years differing with the police report took

cognizance of the offence and issued process against the petitioners.

Taking into consideration the aforesaid facts and

circumstances of the case, let the petitioner, namely, 1.Phulmati

Devi 2.Sampat Devi and 3.Siya Saran Singh @ Siya Saran Sharma

in the event of their arrest or surrender before the court below within

a period of four weeks from the date of receipt/communication of

the order be released on bail on furnishing bail bonds of Rs.5,000/-
2

(five thousand) with two sureties of the like amount each to the

satisfaction of learned C.J.M., Jehanabad in connection with Kurtha

P.S.Case No.65 of 2005 subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

Md.S.                           ( Ashwani Kumar Singh, J.)