High Court Patna High Court - Orders

Sri Kanti Devi vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Sri Kanti Devi vs The State Of Bihar on 26 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.42958 of 2010
                   SRI KANTI DEVI, D/o SURESH PRASAD @ SURESH YADAV
                   RESIDENT OF VILLAGE MUSAHARI P.S. HARNAUT (CHERO)
                    DISTRICT NALANDA                        ........ PETITIONER
                                             Versus
                    THE STATE OF BIHAR                 OPPOSITE PARTY
                                           -----------

02/ 26.03.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is an accused for offences punishable under

sections 25(1-b)a/26/35 of the Arms Act.

Learned counsel for the petitioner submits that

allegation against the petitioner is that she threw one pistol, two

magazine and six cartridges in a gunny bag on the roof of the house

of the informant at the instance of her father. He further submits

that the entire allegation has been wrongly made by the informant

due to litigation, which is continuing from before. He also submits

that the father of the petitioner, who was a co-accused, has already

been enlarged after his petition for anticipatory bail was allowed

and the petitioner is unnecessarily being harassed although she has

been living with her husband.

Considering the aforesaid facts and circumstances, this

petition for anticipatory bail is allowed. In the event of arrest or

surrender within fifteen days from the date of receipt/production of

a copy of this order in the court below, the sole petitioner, namely,

Sri Kanti Devi is directed to be enlarged on bail on executing bail

bond of Rs.10,000.00 (ten thousand ) with two sureties of the like

amount each to the satisfaction of learned Chief Judicial Magistrate,
2

Nalanda in connection with Harnaut (Chero) P.S. Case No.

182/2010, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

MPS/                           ( S. N. Hussain, J. )