High Court Patna High Court - Orders

Bina Devi vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Bina Devi vs State Of Bihar on 25 June, 2010
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.19804 of 2010
                                             BINA DEVI
                                               Versus
                                           STATE OF BIHAR
                                            -----------

3. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner mother-in-law in a

Police case under Sections 304B, 201 and 34 of the Penal

Code is grant of bail to the father-in-law in Cr. Misc. No. 44842

of 2009.

Having considered the facts and circumstances of

the case, let the petitioner, above named, be enlarged on bail on

furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with

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

Begusarai in Bhagwanpur PS Case No. 92 of 2009.

       Snkumar/-                                (Navin Sinha,J.)