IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5597 of 2011
SONI DEVI, W/o Anil Chaudhary@ Krishna Chaudhary resident of village
Baksoti P.S. Gobindpur, Dist- Nawadha
Versus
THE STATE OF BIHAR
-----------
2. 18.03.2011 The petitioner is in custody in relation to Gobindpur
P.S.Case No. 50 of 2010 instituted under Section 302/34 of the
Indian Penal Code.
A reference to the first information report itself would
show that the petitioner is the sister-in-law of the informant. The
informant alleges that the petitioner along with her husband Anil
Choudhary @ Krishna Choudhary and her sister brutally
assaulted the informant’s husband, who happens to be the elder
brother of Krishna as a consequence whereof he died. The
reason for this was there was a dispute between the children of
the two who had eaten some chana. On behalf of the petitioner it
is submitted that only overt act that is attributed to the petitioner
hitting with slaps and fists to the informant.
Be that as it may, let the above named petitioner be
released on bail on furnishing bail bond of Rs 10,000/- ( Rupees
Ten Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Nawadha in Gobindpur
P.S.Case No. 50 of 2010.
Namita ( Navaniti Prasad Singh, J.)