High Court Patna High Court - Orders

Suratia Devi @ Sursatiya Devi vs State Of Bihar on 14 December, 2010

Patna High Court – Orders
Suratia Devi @ Sursatiya Devi vs State Of Bihar on 14 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.37951 of 2010
                             SURATIA DEVI @ SURSATIYA DEVI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

03/ 14.12.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

Allegation is to kill the deceased by

administering poison. Defence is that petitioner is

second wife of deceased’s husband. Her (petitioner’s)

husband faced trial and acquitted now.

Taking that into consideration, prayer of the

petitioner for grant of anticipatory bail 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 Kotwa P.S. Case

No. 88 of 2009, 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., East

Champaran at Motihari subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

Shail                                            ( Mandhata Singh, J.)