High Court Patna High Court - Orders

Geeta Devi vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Geeta Devi vs The State Of Bihar on 11 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.35453 of 2011
                                                  Geeta Devi
                                                     Versus
                                             The State Of Bihar
                                         ------------------------------

02. 11.11.2011 Heard learned counsel for the petitioner and learned counsel for

the State.

Learned counsel for the petitioner submits that similarly

situated co-accused person has been allowed bail by another Bench of

this Court vide Cr. Misc. No.24990 of 2011.

Taking that into consideration petitioner is also allowed

the same privilege.

Accordingly, let the above named petitioner 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 the Chief Judicial

Magistrate, Begusarai in connection with Cheria-Bariarpur P. S. Case

No.94 of 2010.

 Vikash                                                      ( Mandhata Singh, J.)