IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33809 of 2010
1. GANGIA DEVI
2. Sushila Devi
Versus
STATE OF BIHAR
-----
03. 22.02.2011 Heard learned counsel for the petitioners and the State.
Similarly situated co-accused persons have been granted
bail by a bench of this court vide Cr. Misc. No.33077 of 2010,
taking that into consideration petitioners are also allowed
anticipatory bail.
Accordingly, in the event of arrest or surrender within a
period of one month from the date of receipt/production of a copy of
this order, the above named petitioners shall be released on bail on
furnishing bail bond of Rs.10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Samastipur in connection with Kalayanpur P. S.
Case No. 212 of 2009, subject to the conditions as laid down under
section 438(2) of the Cr.P.C.
Vikash (Mandhata Singh, J.)