High Court Patna High Court - Orders

Smt.Manorama Devi vs State Of Bihar on 18 August, 2010

Patna High Court – Orders
Smt.Manorama Devi vs State Of Bihar on 18 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30035 of 2010
                                   SMT.MANORAMA DEVI
                         W/o Manik Chand Prasad resident of Village Uprawan
                                       P.S. Bihar Dist. Nalanda
                                                                Petitioner
                                               Versus
                        STATE OF BIHAR                        Opposite Party
                                             -----------

02/ 18.08.2010 Heard learned counsel for the petitioner as well as learned

counsel appearing for the State.

At the very outset, learned counsel for the petitioner submits

that the husband of the petitioner has already been granted bail by a

Bench of this court vide order dated 05.08.2010 passed in cr. Misc.

no. 24086 of 2010.

Admittedly petitioner is step-mother-in-law of the deceased

and it is stated that she established illicit relationship with the husband

of the deceased which caused annoyance to the deceased as a result of

which she committed suicide by consuming celphos tablet.

Considering the aforesaid facts and circumstances, let the

petitioner be released on bail in connection with Bihar P.S. Case no.

72 of 2010 on furnishing bail bond of Rs 10,000-/ with two sureties of

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Nalanda at Biharsharif.

      shahid                                                 (Hemant Kumar Srivastava,J))