High Court Patna High Court - Orders

Rubi Devi And Anr. vs The State Of Bihar on 1 June, 2011

Patna High Court – Orders
Rubi Devi And Anr. vs The State Of Bihar on 1 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.16415 of 2011
                  1. RUBI DEVI, Wife of Ajay Yadav
                  2. Sona Devi, Wife of Late Bachchan Yadav
                     Both resident of Village-Bikrampur, Police Station-
                     Parwalpur, District-Nalanda
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2. 01.06.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are an accused in a case

registered under Sections 304(B), 201/34 of the Indian

Penal Code.

Petitioner no. 1 is Gotni and petitioner no. 2 is

mother-in-law of the deceased. There is no specific

allegation against petitioner no. 1.

Considering the aforesaid facts, let petitioner no.

1 namely, Rubi Devi be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

learned Additional Chief Judicial Magistrate, Hilsa

(Nalanda) in connection with Parwalpur P.S. Case No. 94

of 2010 (G.R. No. 1437 of 2010).

Petitioner no. 2 namely, Sona Devi bail

application will be considered on receipt of the case diary.

Call for the legible carbon copy of he case diary

from the Court of learned Additional Chief Judicial

Magistrate, Hilsa, Nalanda in connection with Parwalpur
2

P.S. Case No. 94 of 2010 (G.R. No. 1437 of 2010).

Anand Kr.                                      ( Sheema Ali Khan, J.)