High Court Patna High Court - Orders

Shima Kumari @ Seema Kumari vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Shima Kumari @ Seema Kumari vs The State Of Bihar on 27 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.3293 of 2011
                   SHIMA KUMARI @ SEEMA KUMARI
                                Versus
                         THE STATE OF BIHAR
                               -----------

05. 27.04.2011 Petitioner is apprehending his arrest in a case

registered under Sections 341, 323, 324, 307, 302/34 of

the I.P.C.

The case was instituted in 1998 and the

cognizance has been taken in the matter in 2001, on that

ground alone, this Court is not inclined to interfere.

Let learned Court below consider regular bail

application of the petitioner without being prejudiced by

the order of this Court considering the fact that no overt

act is alleged against the petitioner and disposed off the

same, preferably on the same day in connection with

Awatarnagar P.S. Case No. 92 of 1998.

Let the order of this Court be transmitted

through FAX to the learned Court below at the cost of the

petitioner.

Shageer                                            ( Dinesh Kumar Singh, J)