High Court Patna High Court - Orders

Manju Devi &Amp; Anr vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Manju Devi &Amp; Anr vs State Of Bihar on 7 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20738 of 2008
                                   MANJU DEVI & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3 7.7.2008. Heard counsel for the petitioners and the State.

Petitioners are apprehending their arrest in connection with

Hisua P.S.Case ano.13 of 2008 registered for offence under

sections147, 452, 380 and 384 of the Indian Penal Code.

Counsel for the petitioners submits that on account of land

dispute this false case has been instituted in which all other sections

are bailable except 380 of the Indian Penal Code.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioners namely 1 Manju Devi and 2. Uttam Kumar

are directed to surrender before the C.J.M.Nawada within four weeks

from today and on their so surrendering they shall be enlarged on bail

on their furnishing bail bond of Rs.10,000/- (Ten thousand) each with

two sureties of the like amount each to the satisfaction of

C.J.M.Nawada in connection with Hisua P.S.Case no.13 of 2008

subject to the condition as laid down under Section 438(2) Cr. P.C..

(Mridula Mishra, J)
Sss/-