High Court Patna High Court - Orders

Rani Devi vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Rani Devi vs State Of Bihar on 9 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.24644 of 2008
                                          RANI DEVI
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 9.7.2008. Heard counsel for the petitioner and the State.

Petitioner is mother-in-law of the complainant who is

apprehending her arrest in connection with Complaint case no.249C

of 2007 registered for offence under sections 323 and 498A of the

Indian Penal Code.

Counsel for the petitioner submits that the complainant in

her statement on S.A. has not made any specific allegation against this

petitioner.

Considering this fact prayer for anticipatory bail is allowed.

The petitioner namely Rani Devi is directed to surrender before the

C.J.M.Jamui within four weeks from today and on her so surrendering

she shall be enlarged on bail on her furnishing bail bond of

Rs.10,000/- (Ten thousand) with two sureties of the like amount each

to the satisfaction of C.J.M.Jamui in connection with Complaint case

no249C of 2007 subject to the condition as laid down under Section

438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-