IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39234 of 2010
SANGITA PURBEY @ SANGITA DEVI
Versus
STATE OF BIHAR
-----
02. 15.03.2011 Heard learned counsel for the petitioner and the state.
Similarly situated co-accused persons have been allowed
bail vide Cr. Misc. No.3424 of 2011 and Cr. Misc. No.32547 of
2010 by different bench of this court, taking that into consideration
petitioner is also allowed the same privilege.
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 petitioner shall 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 the Chief Judicial
Magistrate, Khagaria in connection with Complaint Case No.1131C
of 2008, subject to the conditions as laid down under section 438(2)
of the Criminal Procedure Code.
Vikash (Mandhata Singh, J.)