High Court Patna High Court - Orders

Meena Devi & Anr. vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Meena Devi & Anr. vs The State Of Bihar on 24 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.21395 of 2011
                                  1.Meena Devi w/o Deolal Mahato.
                                 2. Shobha Devi w/o late Srichand Mahtoi
                                        Both resident of village- Musaila, P.S.
                                       Mohanpur, District- Gaya.
                                                             .........Petitioners.
                                               Versus
                        The State Of Bihar                    ....... Opp.Party.
                                             -------------

3 24.8.2011 Seen the report of Additional District & Sessions

Judge, F.T.C,1st,Gaya, dated 19.7.2011. From the said report it

does not appear that the examination of prosecution

witnesses is likely to start in near future.

Considering the fact that the petitioners are ladies

and in custody since 28.9.2010, let above named petitioners

be released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount each to the

satisfaction of learned Additional District & Sessions Judge,

F.T.C.1., Gaya, in Barachati (Mohanpur) P.S.Case no.

205/09(S.Tr. no. 45 of 2011).

Singh                                         ( Navaniti Prasad Singh, J.)