High Court Patna High Court - Orders

Urmila Devi vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Urmila Devi vs The State Of Bihar on 16 November, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36727 of 2011
Urmila Devi
Versus
The State Of Bihar

2. 16.11.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the wife of

brother of the husband is languishing in

custody since 10.08.2011 in a case

registered under Sections 304(B) and 328/34

of the Indian Penal Code.

The accusation is of administering

poison to the victim within three years of

the marriage.

Considering the fact that during

investigation the neighbours of the

deceased stated that the deceased consumed

poison herself and other accused person

Sheo Narayan Mahto has been granted bail

vide Cr. Misc. No. 26507 of 2011, let the

petitioner, above named, 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 the

learned C.J.M. Aurangabad, in connection

with Haspura P.S. Case No. 44 of 2011.

U. K. ( Dinesh Kumar Singh, J)