High Court Patna High Court - Orders

Urmila Devi vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Urmila Devi vs The State Of Bihar on 18 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.375 of 2011
                                      URMILA DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3 18.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner being mother-in-law of the deceased is

languishing in jail custody since 20.08.2010 in connection with Kako

P.S. Case No.111 of 2010 registered under Section 304(B)/34 of the

I.P.C.

The contention of learned counsel for the petitioner is that

as a matter of fact deceased wanted to go to her natal place and when

she was stopped by the petitioner as well as husband of the deceased,

the deceased might have committed suicide which is apparent from

perusal of contents of FIR itself.

Taking into consideration the above stated facts and

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

namely, Urmila Devi 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 learned Chief Judicial Magistrate, Jehanabad in

connection with Kako P.S. Case No.111 of 2010.

PN                                                     ( Hemant Kumar Srivastava,J.)