IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1804 of 2011
RUPA DEVI @ RUKMINI DEVI
Versus
THE STATE OF BIHAR
2 01.03.2011
Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner seeks his bail in connection with Naokothi P.S.
case no.73/2010 registered under sections 341, 326, 307 498A/34 of
the IPC and 3/ 4 of the D.P.Act.
Admittedly, petitioner is mother-in-law of the victim and
furthermore, it is admitted position that marriage of the victim had
taken place five years ago. Although there is allegation against the
petitioner as well as other co-accused that they sprinkled kerosene oil
on the person of the victim and her husband lit the fire on her body but
considering this aspect of the matter that allegation of pouring
kerosene oil is vague and general, I think it proper to release her on
bail.
Accordingly, petitioner, Rupa Devi @ Rukmini Devi is
directed to be released on bail on furnishing bail bond of Rs 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Begusarai in Nakothi P.S.
Case no. 73/2010.
Shahid (Hemant Kumar Srivastava,J.)