IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29737 of 2011
Shyama Devi, Wife of Nandan Sah, D/o Badan Sah,
Resident of Village Akorpur, P.S. Singhia, District
Samastipur.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-----------------
03/- 23/11/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon/xerox copy of the case diary up to paragraph – 125 dated
28/09/2011.
The petitioner apprehending her arrest in connection
with a case registered for the offence punishable under Sections
328/304’B’/201/34 of the Indian Penal Code, is one of the
named accused in this case being first and valid wife of husband
of deceased daughter of the informant, who died under unnatural
circumstances around seven years of marriage after being
blessed with two children.
Submission is that there is absolutely nothing
against the petitioner, except some suspicion without any
foundation.
In view of the above, in the event of her
arrest/surrender before the court below within four weeks, let the
above named petitioner be enlarged on bail on furnishing bail-
bond of Rs. 10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Additional Chief Judicial
Magistrate, Rosera at Samastipur, in connection with Singhiya
P.S. Case No. 43 of 2011, subject to condition laid down under
Section 438 (2) of the Code of Criminal Procedure with
additional condition to remain physically present before the
court below on each and every date at least for three years or till
disposal of the case, whichever is earlier and in case of failure
on two consecutive dates without giving any reasonable
explanation, the liberty granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-