High Court Patna High Court - Orders

Suchita Devi vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Suchita Devi vs The State Of Bihar on 17 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.31540 of 2011
                          Suchita Devi W/o Anil Kumar Jha, resident of
                          village-Mahishi, P.S.-Mahishi, District-Saharsa
                                                   Versus
                                            The State of Bihar
                                                 -----------

2. 17.10.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under sections 452, 323,

326, 307, 380, 594, 506 and 34 of the Indian Penal Code.

It is submitted that from the first information report

itself it would transpire that no overt act is alleged as against the

petitioner. She is a lady. Specific allegation of assault is against co-

accused Anil Kumar Jha and Sunil Kumar Jha. The injuries

sustained by the informant Manoj Kumar Jha are all simple in

nature.

Taking into consideration the facts and circumstances of

the case let the petitioner named above in the event of his arrest or

surrender before the court below within a period of four weeks from

the date of receipt/communication of the order be released on bail on

furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties

of the like amount each to the satisfaction of learned Chief Judicial

Magistrate, Saharsa in connection with Mahishi P.S.Case No.104 of

2010 subject to the conditions as laid down under section 438(2) of

the Code of Criminal Procedure.

Md.S.                                          ( Ashwani Kumar Singh, J.)