IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25516 of 2010
SUMIYA DEVI
Versus
STATE OF BIHAR
-----------
2. 16.08.2010 Heard learned counsel for the petitioner
and learned counsel for the State.
Petitioner along with her husband is alleged
for taking Rs.1000/- and taking steps to get provided
Indra Awas in favour of the informant.
Accordingly, the prayer for anticipatory bail
of the petitioner is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Lakhisarai P.S.
Case No. 126 of 1999 (G.R. No. 255/99), above
named, petitioner shall be released on anticipatory
bail on furnishing bail bonds of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each
to the satisfaction of S.D.J.M., Lakhisarai, subject
to the conditions as laid down under Section 438 (2)
Cr. P.C.
Anand Kr. ( Mandhata Singh, J.)