IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23315 of 2011
1.Pancha Devi, Wife of Ram Sharan Nonia.
2.Shakunti Devi @ Sokunti Devi, Wife of Umesh Nonia.
Both resident of Village Manpur, P.S. Sheikhpura (Siran), District Sheikhpura.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 05/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The two female petitioners apprehend their arrest in
connection with Sheikhpura P.S. Case No. 244 of 2010 for the
offences punishable under Sections 147, 148, 149, 341, 323, 324, 325,
307 of the Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Sheikhpura, are named accused in this case of assault in a
dispute relating to land. There is counter version also by way of
Sheikhpura P.S. Case No. 243 of 2010, wherein, petitioner no. 1 also
has sustained some injuries. There appears nothing specific against
the petitioners and majority of the male members have already been
granted the privilege by a Bench of this Court vide order dated
20.07.2011 passed in Cr. Misc. No. 23621 of 2011.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Sheikhpura, in connection with Sheikhpura P.S. Case No.
244 of 2010, subject to condition laid down under Section 438(2) of
2
the Criminal Procedure Code with additional condition to remain
physically present before the court below on each and every date at
least for one year of till disposal of the case, whichever is earlier, in
case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)