IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20066 of 2010
SUNAINA DEVI, Wife of Lalan Mahto
Versus
THE STATE OF BIHAR
-----------
2/ 01.07.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 304(B),
201 and 498(A) of the Indian Penal Code and Section ¾ of the Dowry
Prohibition Act.
Learned counsel for the petitioner submits that the petitioner
is mother-in-law of the deceased. He further submits that petitioner’s
husband, who happens to be the father-in-law of the deceased, has
already been granted bail by a bench of this Court. The husband of the
deceased is in custody.
In the circumstances, petitioner, named above, is directed to
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 Chief Judicial Magistrate, Siwan in connection with Bhagwanpur
P.S. case no. 67 of 2009.
(Samarendra Pratap Singh, J.)
Uday/