IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37261 of 2010
SARASWATI DEVI W/O AMBIKA SAH
Versus
STATE OF BIHAR
with
Cr.Misc. No.39143 of 2010
MANJU DEVI W/O LATE HITENDRA SAH
Versus
STATE OF BIHAR
-----------
2. 29.10.2010 Heard learned Counsel for the
petitioners and the State.
The petitioners seek bail in a case
instituted for the offence under Sections 302,
120 (B), 34 of the Indian Penal Code.
Considering that the petitioners are
ladies and there is only suspicion against them,
let the petitioners above named, be released on
bail on furnishing bail bond of Rs. 5,000/-(Five
thousand) each with two sureties of the like
amount each or any other surety to be fixed by
the court concerned to the satisfaction of learned
7th Additional Sessions Judge, East
Champaran, Motihari in connection with
Motihari Muffasil P.S. Case No. 59/2010,
Sessions Trial No. 490/10 subject to the
conditions, (i) That one of the bailor will be a
2
close relative of the petitioners who will give an
affidavit giving genealogy as to how he is related
with the petitioners. The bailor will undertake to
furnish information to the Court about any
change in address of the petitioners. (ii) That the
petitioners will be well represented on each date
if they fail to do so on two consecutive dates,
their bail will be liable to be cancelled.
Fahad. ( Anjana Prakash, J. )