High Court Patna High Court - Orders

Sanju Devi vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Sanju Devi vs The State Of Bihar on 29 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.216 of 2011
                                     SANJU DEVI
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

3. 29.4.2011 Heard Shri Abhay Shankar Singh, learned counsel

for the appellant and Shri S.N.Prasad, learned A.P.P. for the

State on the prayer for bail of the appellant which has been

considered after receipt of the lower court records.

The victim of the occurrence of abduction is the

informant who was recovered from the house of this appellant

Sanju Devi who is the wife of accused Dorik Rai. The

participation of accused Dorik Rai is clear from the evidence of

the informant along with others. This appellant is simply alleged

to have aided in confining the victim into her house. Considering

that, the Court is not inclined to direct the release of the

appellant on bail at this stage.

The prayer for bail is dismissed.

        Kanth                                         ( Dharnidhar Jha, J.)