High Court Patna High Court - Orders

Sulekha Devi & Ors. vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Sulekha Devi & Ors. vs The State Of Bihar on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.14763 of 2011
                                   Sulekha Devi & Ors.
                                            Versus
                                   The State Of Bihar
                                ----------------------------------

3 24-08-2011 Heard learned counsel for the petitioners as

well as learned Additional Public Prosecutor for the state.

Petitioners are in jail custody in connection with

Daraunda (M.H. Nagar) P.S. Case no. 142 of 2009

registered under Sections-302, 201/34 of the Indian Penal

Code.

Admittedly, after investigation, police submitted

charge sheet under Sections-304B, 201/34 of the Indian

Penal Code. Petitioner No. 1 is mother-in-law and

petitioner No. 2 is Gotani of the deceased whose

marriage had taken place in the year, 2009.

In course of investigation, dead body of the

deceased was recovered from a field where she was

buried by the petitioners and others. It is contended by

learned counsel for the petitioners that as a matter of fact,

the deceased committed suicide on account of some petty

family feud and subsequently, co-accused, Dhaneshwar

Mahto, who happens to be husband of petitioner No. 1,

buried the dead body of the deceased in a filed. It is

pointed out by him that the aforesaid Dhaneshwar Mahto

has already been granted privilege of bail by another
2

bench of this court vide order dated 10.11.2010 passed in

Cr. Misc. No. 40483 of 2010.

Taking into consideration the aforesaid facts

and circumstances as well as submission of the parties, let

the petitioners, namely, Sulekha Devi and Ramauti Devi

be released on bail on furnishing bail bonds of Rs 10,000/-

(ten thousand) each with two sureties of the like amount

each in connection with Daraunda (M.H. Nagar) P.S. Case

no. 142 of 2009 corresponding to Sessions Trial No. 356

of 2010 to the satisfaction of Fast Track Court No.-I,

Siwan.

AKV/-                          ( Hemant Kumar Srivastava,J.)