IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20506 of 2010
BIBI RABINA @ RABINA KHATOON
Versus
THE STATE OF BIHAR
-----------
2. 17.6.2010 Heard learned counsel for the petitioner and
the State.
The defence of the lady petitioner in a Police
case under Sections ¾ of the Explosive Substance Act
and Section 25(1-B) of the Arms Act is that the arms
were kept in the house by the husband who is also an
accused.
Considering the status of the petitioner as a
lady, let the petitioner above named surrender in the
Court below within a period of four weeks from today
when she shall be enlarged on anticipatory bail on
furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Araria
in connection with Jokihat (Mahalgaon) P.S. Case No.
47 of 2006 (G.R. No. 821 of 2006), subject to the
conditions laid down under Section 438(2) of the Cr.
P.C.
P. Kumar (Navin Sinha, J.)