IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22207 of 2011
Sijanki Devi
Versus
The State Of Bihar
-----------
2 22.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Dharam Rai and
Harvansh Rai having identical allegation to that
of the petitioner have been allowed bail by a
Bench of this Court vide Cr.Misc.No. 18163 of
2011.
Taking that into consideration, the
above named petitioner is directed to 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
Additional Sessions Judge-II, Danapur, Patna in
Danapur P.S. Case No. 142/2010.
AI ( Mandhata Singh, J.)