IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42917 of 2010
SANJU DEVI
Versus
THE STATE OF BIHAR
-----------
3 05.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner along with other in-laws including husband is
alleged for committing murder of informant’s daughter.
Submission is that petitioner is Gotini. Deceased herself was
apprehending some untowards happenings, a Sanha was lodged on
her behalf without naming this petitioner. Otherwise also she has
not concern with affairs of the deceased with the other family
members.
Taking that into consideration, prayer of the petitioner
for bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Supaul P.S. Case No. 179/2010 above named
petitioner shall 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 C.J.M., Supaul subject to the conditions
laid down under Section 438(2) of Cr.P.C.
PN ( Mandhata Singh, J.)