High Court Patna High Court - Orders

Shiv Kumari Devi vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Shiv Kumari Devi vs State Of Bihar on 3 July, 2008
                     In the High Court of Judicature at Patna
                           Cr. Misc. No.16384 of 2008
                   Shiv Kumari Devi Vrs. The State of Bihar
                                      ****

/3/ 03.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner is gotni of the deceased, Rinku Devi. She is
accused for offences under Sections 304B and 201/34 of the
Indian Penal Code. Petitioner was on provisional bail granted by
the District and Sessions Judge, Bhojpur at Ara, which was not
confirmed for the reason that one Bindu Devi had named this
petitioner as one of the assailants. Counsel for the petitioner
submits that during trial against two persons who were earlier
charge sheeted and sent up for trial witnesses have not named this
petitioner. It is stated that during the period of provisional bail
she never misused the privilege of provisional bail.

3. Considering the facts, the prayer for anticipatory bail
on behalf of the petitioner, Shiv Kumari Devi, is allowed. She is
directed to be released on anticipatory bail, in case of her
surrender before the Court concerned within four weeks from
today, on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in connection
with Shahpur P.S. Case No. 89 of 2005 to the satisfaction of the
Chief Judicial Magistrate, Ara, subject to the condition laid down
under Section 438(2) of the Criminal Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.