High Court Patna High Court - Orders

Rinku Devi & Anr. vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Rinku Devi & Anr. vs The State Of Bihar on 24 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33019 of 2011
               1. RINKU DEVI, DAUGHTER OF SITA MODI
               2. MENKA KUMARI DAUGHTER OF KISHORI MODI, BOTH
                  RESIDENT OF VILLAGE BARI KABAIYA WARD NO.32, P.S.
                  LAKHISARAI, DISTRICT LAKHISARAI.
                             Versus
                        THE STATE OF BIHAR
                                            -----------

02. 24.10.2011 Heard learned counsel for the petitioners

and the State.

Petitioners are apprehending their arrest in

connection with a case registered for the offences

under Sections 366(A), 380/34 of the Penal Code. It

is evident from the First Information Report, itself

that petitioner no.1 served as maid-servant in the

house of Hira Kumar who eloped with Simiran

Kumari. Petitioner no.2 is the niece of petitioner

no.1. Both are alleged to have persuaded Simiran

Kumari to elope with Hira Kumar.

Let the petitioners, named above, surrender

in the court below within four weeks from the date of

receipt of a copy of this order in the court below and

in the event of their so surrendering they be

admitted to the privilege of bail on furnishing bail

bond of Rs. 5,000/- (Five thousand) each with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Lakhisarai in connection

with Lakhisarai(Kabaiya O.P.) P.S. Case No.86 of
2

2011 on the ground that they are ladies, subject to

the conditions as laid down under Section 438(2) of

the Cr.P.C.

( V.N. Sinha, J.)
Rajesh/