IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4863 of 2011
REKHA DEVI & ORS.
Versus
THE STATE OF BIHAR
-----------
2. 04.03.2011. Heard learned counsels for the
petitioners and the State.
The petitioners being the married
sisters of the husband are apprehending
their arrest in a case registered under
Sections 302, 201, 307/34 of the I.P.C.
During investigation, the accusation
being found false, final form was submitted
but subsequently differing with the same,
cognizance has been taken.
Considering the aforesaid facts, let
the petitioners, Rekha Devi, Kamli Devi and
Reena Devi be released on bail in the event
of arrest or surrender before the learned
court below within a period of twelve weeks
from today in connection with Barhat
(Malaypur)P.S. Case No.04 of 2009 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Jamui, subject to the
conditions as laid down under Section 438(2)
2
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)