IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44928 of 2010
RINKU DEVI, wife of Sri Lalal Thakur
Versus
THE STATE OF BIHAR
-----------
2 28.01.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks her bail in connection with Rajepur P.S.
Case No.21 of 2009 for the offences registered under Sections
304B, 201, 34 of the I.P.C.
Admittedly, petitioner is married Nanad of the deceased
and no specific overt act has been attributed against her. The
petitioner is languishing in jail custody for more than nine months.
Considering the aforesaid facts and circumstances as
well as her period of detention in jail custody petitioner, namely,
RINKU DEVI is directed to 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 learned S.D.J.M., Sikrahana at
Motihari in connection with above stated Rajepur P.S. Case No.21
of 2009.
( Hemant Kumar Srivastava,J.)
PN