High Court Patna High Court - Orders

Bibi Khatizan Khatoon @ Bibi … vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Bibi Khatizan Khatoon @ Bibi … vs State Of Bihar on 19 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.25680 of 2010
            BIBI KHATIZAN KHATOON @ BIBI KHATIZAN daughter of late Karim Baksh
                   Miyan and wife of Budhan Mian ----------Petitioner.
                                                  Versus
                                          STATE OF BIHAR .
                                                -----------

2. 19.8.2010 Heard Learned counsel for the petitioner and the State.

Sold land is claimed by the petitioner of his share’s land.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, above named

petitioner shall 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 Judicial Magistrate, Ist Class, Bettiah, West

Champaran, in connection with Trial no.2776 of 2010 arising out of

Complaint Case no.85 C of 2008 ,subject to the conditions as laid down

under section 438(2) of the Code of Criminal Procedure.

      Sudip                                            ( Mandhata Singh,J )