IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.13913 of 2010
SHANTI DEVI, W/o Late Kanshi Manjhi
Versus
THE STATE OF BIHAR
-----------
3/ 08.07.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 364/34 of the
Indian Penal Code to which Section 302 of the Indian Penal Code has
been added subsequently.
The informant stated that his two years child, Indrajeet Kumar,
was found missing from the house. On enquiry, the people stated that this
petitioner along with her son Amin Manjhi was taking away his two years
son. He further learnt that they have sold his son to one Awadh Baba
Chauhan and Guddu Kumar, the Chimin owner for sacrifice. The
informant believes that this petitioner along with her son Amin Manjhi
and owner of the Chimni had murdered his son. The post-mortem report
shows that the tongue of the boy was cut and also fractures of tracheal
ribs. The cause of death was strangulation and suffocation as well.
Counsel for the petitioner submits that witness has not stated
that he had seen the petitioner taking away the child along with her son.
He further submits that she has been implicated on suspicion. The
petitioner is in custody since 22.11.2009.
Considering the nature of the case, I am not inclined to grant
bail to the petitioner for the present. Her prayer for bail is rejected.
However, she may renew for bail after four months.
(Samarendra Pratap Singh, J.)
Uday/