High Court Patna High Court - Orders

Sunaina Kunwar vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Sunaina Kunwar vs The State Of Bihar on 15 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.28308 of 2011

                        Sunaina Kunwar, Widow of Late Jagarnath Singh, resident
                        of Village Gangawa, P.S. Sidwalia, District Gopalganj.
                                                                           -------Petitioner
                                                 Versus
                       The State Of Bihar
                                                                     -----Opposite Party
                                             -----------------

03/- 15/11/2011 Heard Mr. Rajesh Kumar Singh learned counsel for

the petitioner and Mr. Ajay Kumar- No. 2 learned Additional

Public Prosecutor for the State, who is armed with carbon/xerox

copy of the case diary up to paragraph – 34 dated 30.08.2011.

The petitioner apprehending her arrest in connection

with a case registered for the offence punishable under Sections

302/34 of the Indian Penal Code, is one of the two named

accused in this case with allegation of persuading mother of the

informant to withdraw the case, on refusal assaulted and killed

her which was seen by one Nidhi Kumari, who was preparing

meal of the deceased.

Submission is that though out in the investigation

including the statement of said eye-witness, Nidhi Kumari, it has

come that it is co-accused, Raj Kumar Singh (son of the

petitioner), who assaulted and killed the deceased. Further,

except presence and persuasion to withdraw the case, there is

nothing against the petitioner.

Considering the facts and circumstances of the case,

in the event of her arrest/surrender before the court below within

four weeks, let the above named petitioner be enlarged on bail
on furnishing bail-bond of Rs. 10,000/- (ten thousand only) with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Gopalganj, in connection with Sidhwalia

P.S. Case No. 103 of 2010, subject to condition laid down under

Section 438 (2) of the Code of Criminal Procedure with

additional condition to remain physically present before the

court below till disposal of the case, in case of failure on two

consecutive dates without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-