IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32795 of 2010
LAXMI DEVI
Versus
STATE OF BIHAR
-----------
2 15.9.2010 Heard counsel for the petitioner and the State.
The petitioner apprehend her arrest in a case under
sections 448, 341, 323, 337, 504/34 of the Penal Code and
section 3/4 of the Witchcraft Act .
The prayer for anticipatory bail of the petitioner was
earlier rejected by this court by order dated 16.3.2010 passed in
Cr.Misc.No.4034 of 2010.
Learned counsel for the petitioner submits that
similarly situated co-accused Kanchan Devi has been allowed
anticipatory bail by this court by order dated 16.3.2010 passed in
Cr.Misc.No.4034 of 2010 whereas five other co-accused have
been granted bail by the learned court below.
Considering the facts and circumstances of the case, if
the petitioner Laxmi Devi surrenders in the court below within
six weeks from today, her bail application would be disposed of
on the same day taking into consideration that the similarly
situated co-accused has either been granted bail by this court or
by the learned court below.
Let this order be communicated through fax at the cost
of the petitioner.
(S.P.Singh,J)
KHAN
2