High Court Patna High Court - Orders

Sujanta Devi @ Sri Kanti Devi @ … vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Sujanta Devi @ Sri Kanti Devi @ … vs The State Of Bihar on 21 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11521 of 2011
         SUJANTA DEVI @ SRI KANTI DEVI @ SOJANTI DEVI @ SIJANTI DEVI
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 21.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is said to be Gotni of the deceased. Admittedly,

the marriage of deceased had taken place in the year 2006 and she died

in other than the normal circumstances in the year 2010.

It appears from perusal of the impugned order that in course

of investigation the headless body of the deceased was recovered and

some witnesses stated before the I.O. that petitioner used to quarrel with

the deceased and apart from the aforesaid material there is nothing

against the petitioner.

Considering the above stated facts and circumstances as

well as submissions of the parties, let the petitioner, namely, Sujanta

Devi @ Sri Kanti Devi @ Sojanti Devi @ Sijanti Devi be released on

bail on furnishing bail bonds of Rs.10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of learned A.C.J.M.,

Danapur in connection with Dulhin Bazar P.S. Case No.151 of 2010.

(Hemant Kumar Srivastava, J.)
PN