High Court Patna High Court - Orders

Sushila Kunwar vs State Of Bihar on 4 February, 2011

Patna High Court – Orders
Sushila Kunwar vs State Of Bihar on 4 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.822 of 2011
             SUSHILA KUNWAR, W/O LATE CHATURBHUJ TIWARY,
             RESIDENT OF VILLAGE- JALAL BASANT, P.S.-
             GARKHA, DISTRICT SARAN AT CHAPRA.
                                 Versus
             STATE OF BIHAR
                                 -----------

2/ 04.02.2011 Heard learned counsels for the

petitioner and the State.

The petitioner being mother-in-

laws is apprehending her arrest in a

case registered under Section 304B,

201/34 of the Indian Penal Code.

It is submitted on behalf of

the learned counsel for the petitioner

that as per the FIR the marriage was

performed in 2002, whereas the alleged

occurrence took place after seven

years of marriage on 13.04.2010, hence

on that score alone the case does not

come within the preview of the offence

under Section 304B IPC. It is

submitted that the victim was

suffering from diarrhoea and she was
2

firstly taken to the local health

center, Garkha and on the way to

P.M.C.H she died. The impugned order

reflects that the kids of the deceased

in para 38 and para 39 of the case

diary have stated that their mother

was ill and was carried to the

hospital for treatment. Moreover, the

I.O has not found any sign of fire at

the place of occurrence, whereas in

the FIR, it is alleged that the victim

was burnt to death. The allegation in

the FIR is general in nature against

all in-laws family.

Considering the fact that the

death has been taken place more than

seven years after the marriage, there

is general allegation against the

petitioner and the bonafide of the

accused side of attempting to provide

medical assistance to the victim, let

the above named petitioner be released
3

on anticipatory bail in the event of

arrest or surrender before the learned

court below within a period of twelve

weeks from today in Connection with

Garkha P.S case No. 83/2010 on

furnishing bail bond of Rs. 10,000/-


            (ten    thousand)      with       two    sureties    of

            the      like        amount        each     to      the

            satisfaction           of        Chief       Judicial

Magistrate, Saran at Chapra under the

conditions as laid down under Section

438(2) of the Cr.P.C.

(Dinesh Kumar Singh, J.)
Amremdra/