High Court Patna High Court - Orders

Neelam Devi vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Neelam Devi vs The State Of Bihar on 26 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.21846 of 2011
                                            Neelam Devi
                                               Versus
                                       The State Of Bihar
                                             -----------

2/ 26.07.2011 Heard learned counsel for the petitioner, learned

counsel for the State and learned counsel for the Informant,

Mr. Krishna Prasad Singh.

Petitioner is not assailant of the victim rather

shown order giver. According to learned counsel due to

political rivalry, she was contesting the election of Mukhiya

against informant’s brother and won also.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Patna in connection with Kankerbagh P.S. Case

No. 166 of 2011.

shail                                        (Mandhata Singh, J.)