High Court Patna High Court - Orders

Urmila Devi &Amp; Anr vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Urmila Devi &Amp; Anr vs State Of Bihar on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30204 of 2010
                        1. URMILA DEVI, WIFE OF BABULAL MAHTO.
                      2. MINA DEVI, WIFE OF MANGAR MAHTO, BOTH
                    RESIDENT OF VILLAGE- HARSHER (MUSTAFAPUR) P.S.-
                          GORAUL, DISTT. VAISHALI :--- PETITIONERS.
                                             Versus
                           STATE OF BIHAR :----- OPPOSITE PARTY.
                                           -----------

2. 05.10.2010. Heard learned counsel for the petitioners and the State.

Petitioners are apprehending their arrest in connection with

a case registered for the offences under Section 302 and other allied

Sections of the Penal Code. They are named in the First Information

Report along with nine other male members of their family.

Petitioners, named above, being ladies, are directed to

surrender in the court below within a period of four weeks from the

date of receipt of a copy of this order in the court below and in the

event of their so surrendering, they be admitted to the privilege of

bail on furnishing bail bonds of Rs. 5,000/- (Five thousand) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Vaishali, Hajipur in connection with Goroul

P.S.Case No. 26 of 2010, subject to the conditions as laid down under

Section 438(2) of the Cr.P.C.

(V.N.Sinha,J.)
P.K.P.