High Court Patna High Court - Orders

Urmila Devi @ Budhani Devi vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Urmila Devi @ Budhani Devi vs The State Of Bihar on 17 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.3597 of 2011
                                URMILA DEVI @ BUDHANI DEVI
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 17.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

09.03.2010 and admittedly, none of the person has seen the

actual killing of the deceased and furthermore, as per

prosecution case itself, the alleged occurrence took place on

21.01.2010 whereas the case was registered on 01.02.2010. It

appears from perusal of the impugned order that the petitioner

has been made accused in this case on mere suspicion.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Araria in connection

with Bhargama P.S. Case No. 10 of 2010.

Shahzad                                          ( Hemant Kumar Srivastava, J.)