High Court Patna High Court - Orders

Savitri Devi vs State Of Bihar on 20 December, 2010

Patna High Court – Orders
Savitri Devi vs State Of Bihar on 20 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.42300 of 2010
                                         SAVITRI DEVI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 20.12.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Petitioner seeks her bail in connection with

Barauni (Garhara) P.S. Case No. 194 of 2008 registered

under sections 498A, 323, 307/34 of the Indian Penal Code.

Admittedly, co-accused, Pappu Yadav against

whom there is allegation that he poured hot water on the

person of the informant, has already been granted privilege

of anticipatory bail by learned Sessions Judge, Begusarai

vide order dated 29.05.2010 passed in A.B.P. No. 414 of

2010. So far as the petitioner is concerned, she is mother-in-

law of the informant and there is no specific allegation

against her except this fact that she had handed over the

aforesaid hot water to co-accused Pappu Yadav.

Considering the facts and circumstances of the

case as well as submissions of the parties, the petitioner,

namely, Savitri 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 in connection with Barauni

(Garhara) P.S. Case No. 194 of 2008 to the satisfaction of

Chief Judicial Magistrate, Begusarai.

AKV/-                                     ( Hemant Kumar Srivastava,J.)