IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31540 of 2011
Suchita Devi W/o Anil Kumar Jha, resident of
village-Mahishi, P.S.-Mahishi, District-Saharsa
Versus
The State of Bihar
-----------
2. 17.10.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under sections 452, 323,
326, 307, 380, 594, 506 and 34 of the Indian Penal Code.
It is submitted that from the first information report
itself it would transpire that no overt act is alleged as against the
petitioner. She is a lady. Specific allegation of assault is against co-
accused Anil Kumar Jha and Sunil Kumar Jha. The injuries
sustained by the informant Manoj Kumar Jha are all simple in
nature.
Taking into consideration the facts and circumstances of
the case let the petitioner named above in the event of his arrest or
surrender before the court below within a period of four weeks from
the date of receipt/communication of the order be released on bail on
furnishing bail bonds of Rs.5,000/- (five thousand) with two sureties
of the like amount each to the satisfaction of learned Chief Judicial
Magistrate, Saharsa in connection with Mahishi P.S.Case No.104 of
2010 subject to the conditions as laid down under section 438(2) of
the Code of Criminal Procedure.
Md.S. ( Ashwani Kumar Singh, J.)