High Court Patna High Court - Orders

Usha Devi vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Usha Devi vs The State Of Bihar on 13 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.34103 of 2011
                 ======================================================

Usha Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 13-10-2011 Heard learned counsels for the petitioner and the State.

The petitioner is apprehending her arrest in a case

registered under Sections 323, 324, 341, 307, 379 and 504/34 of

the Indian Penal Code.

It is alleged that one Makun Sah given blow with iron

rod on the heard of the Rita Devi being the daughter-in-law of the

informant, thereafter all the accused persons including the

petitioner assaulted the informant and the petitioner has snatched

the silver chain from the neck of the informant.

It is submitted by learned counsel for the petitioner that

the injury of the informant has been found to be simple which has

been brought on record, as contained in Annexure-2. Both sides

are neighbours.

Considering the fact that the specific accusation of assault is

not against the petitioner, let the above named petitioner, be

released on anticipatory bail, in the event of her arrest or

surrender before the learned Court below within a period of 12
weeks from today, on furnishing bail bond of Rs. 10,000/- (ten

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

satisfaction of the learned Chief Judicial Magistrate, Bettiah,

West Champaran in connection with Bairiya P.S. Case No.

83/2010, subject to the conditions as laid down under Section

438(2) Cr.P.C.

(Dinesh Kumar Singh, J)
Amrendra Kumar/-