High Court Patna High Court - Orders

Sarswati Devi &Amp; Anr vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Sarswati Devi &Amp; Anr vs The State Of Bihar on 3 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.33225 of 2010
                                 SARSWATI DEVI & ANR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

02/ 3.11.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners are apprehending their arrest in connection with

Siwan (Muffasil) P.S. Case no. 17/2002 registered under sections

498A,304B,201/34 IPC and 3/ 4 of the D.P.Act.

Admittedly, earlier petitioners preferred Cr. Misc. no.

30722/2003 but the aforesaid criminal miscellaneous case was

dismissed as withdrawn.

Though the petitioners did not surrender before the court

below even after withdrawing the aforesaid criminal miscellaneous

case but learned counsel for the petitioners seeks anticipatory bail of

the petitioners on the ground that the husband, father-in-law and

Dewar of the deceased faced trial in Sessions trial no. 202/2004 and

all the aforesaid persons were acquitted as neither the informant nor

any person supported the prosecution story.

Though the petitioners committed negligence and violated

order of this court by not surrendering before the court below within

the reasonable period, but considering this aspect of the matter that

petitioner no.1 is mother-in-law and petitioner no.2 is married Nanad

of the deceased, I think it proper to extend the privilege of anticipatory

bail to them.

Accordingly, this anticipatory bail is allowed and it is

ordered that the petitioners( Sarswati Devi and Anita Devi) in the
2

event of arrest/ surrender within 30 days from the date of

communication of the order be released on bail in connection with

Siwan (Muffasil) P.S. Case no. 17 of 2002 on furnishing bail bond of

Rs 10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Siwan subject to

condition as laid down under section 438(2) of the Cr. P.C.

shahid                                         (Hemant Kumar Srivastava,J))