High Court Patna High Court - Orders

Rubi Khatoon &Amp; Anr vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Rubi Khatoon &Amp; Anr vs State Of Bihar on 12 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.29389 of 2010
                        RUBI KHATOON & ANR
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 12.08.2010 Petitioners are apprehending their arrest in a

case registered under sections 147, 323, 308, 313, 354,

504 of the I.P.C. and Section ¾ of the Prevention of

Witch Craft Practices Act.

It is alleged that the accused persons entered

into the house of the complainant and started

assaulting the complainant because she used to

practice Witch Craft.

The specific allegation of assault is against

Manzur Mian and Ruby Khatoon which resulted into

termination of complainant’s pregnancy.

Since there is specific allegation against

petitioner No. 1 namely Rubi Khatoon, I am not inclined

to grant anticipatory bail to petitioner No. 1. The

application for grant of anticipatory bail to petitioner

No. 1 is rejected.

So far as petitioner No. 2 namely Julekha

Khatoon is concerned, there is no specific allegation

against her of assaulting the complainant.

In that view of the matter, let petitioner No. 2

namely Julekha Khatoon, in the event of her arrest or
2

surrender before the Court below within a period of 12

weeks from today be released 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 Chief Judicial Magistrate, Jamui in connection with

Complaint Case No. 1229C of 2009.

Shageer                             ( Dinesh Kumar Singh, J.)