IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39913 of 2010
SUMANGALI DEVI, W/O LATE SITA RAM MAHTO, R/O
VILLAGE - AKAUNA, P.S. - SILAO, DISTT. - NALANDA
Versus
STATE OF BIHAR
-----------
3 09.03.2011 Heard learned counsel for the petitioner and
Sri Binod Kumar No. 3, learned Additional Public
Prosecutor.
The petitioner, who is in custody in Silao P.S.
Case No. 70 of 2010 for the offence under Sections 304B/
34 of the Indian Penal Code has prayed for grant of bail.
The petitioner is the grand maternal mother-in-
law (Nani) of the deceased and it was alleged that the
daughter of informant was done to death by the accused
persons. Death had occurred due to burn injury.
Learned counsel for the petitioner submits that
husband and mother alongwith this petitioner are in
custody and petitioner is an old lady aged about 73 years.
It was further submitted that during investigation the
allegation has not been corroborated, only on circumstance
the petitioner has been implicated in the present case. It
was further submitted that after the daughter of the
informant got burn injury, the informant side were
2
telephonically informed.
Learned Additional Public Prosecutor has
opposed the prayer for bail.
Keeping in view the fact that petitioner is
grand maternal mother-in-law (Nani) of the deceased and
an old lady, let the petitioner, Sumangali Devi be enlarged
on bail on furnishing bail bond of Rs. 10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Nalanda
at Biharsharif in connection with Silao P.S. Case No. 70 of
2010.
(Rakesh Kumar, J.)
Praful