IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36132 of 2010
SULOCHNA DEVI
Versus
STATE OF BIHAR
------
2/ 25.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner along with her husband and deceased’s
husband are alleged for killing the deceased by administrating
poison. Submission of the learned counsel for the petitioner is that
marriage was love marriage. Petitioner and her husband have no
concern with the affair of the wife and husband if the marriage was
opposed then also four years had elapsed. She had given birth of a
male child. Something if happened in between the wife and husband
liability never can be extended to husband’s parents. Petitioner’s
husband is already allowed bail by a Bench of this Court vide Cr.
Misc. No. 36131 of 2010.
Considering the facts and circumstance of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Bihariganj P.S. Case No. 13 of 2008 above named
petitioner shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand)with two sureties of the like amount each to
the satisfaction of C.J.M., Madhepura subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)