High Court Patna High Court - Orders

Runi Devi vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Runi Devi vs The State Of Bihar on 8 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CRIMINAL APPEAL (DB) NO.1045 OF 2011
                RUNI DEVI WIFE OF JITENDRA KUMAR R/O MOHALLA-
                SARBODAY NAGAR, BIHARSHARIF, P.S.- DEEPNAGAR,
                DISTRICT- NALANDA
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 08/11/2011 This appeal is admitted for hearing.

Call for the lower court records.

The appellant has been convicted under sections

304B, 201/34 and 498 A of the Indian Penal Code.

The appellant being the wife of the brother of the

husband of the deceased alleged to have illicit relation

with the husband of the deceased.

Considering the thrust of evidence against the

husband of the deceased and the fact that the appellant is

a lady, let the appellant named above, during the

pendency of this appeal, be released on bail on furnishing

of bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of Sri

Shiv Gopal Mishra, Ist Additional Sessions Judge/his

successor Court, Nalanda at Biharsharif in Sessions Trial

No. 38 of 2010 and realization of fine against the appellant

shall also remain stayed.

(Shyam Kishore Sharma, J.)

(Dinesh Kumar Singh, J.)
avin