IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33238 of 2011
Shobha Devi @ Seema Devi
Versus
The State Of Bihar
2. 28.09.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the married
sister is apprehending her arrest in a case
registered under Sections 324, 307, 498(A)
of the Indian Penal Code and Section ¾ of
the Dowry Prohibition Act.
It is submitted by senior counsel
for the petitioner that accusation was found
false and final form was submitted against
the petitioner but differing with the same
cognizance was taken which was also under
challenge.
Considering the aforesaid
submissions, let the petitioner, above
named, 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 Bhagwanpur
(Karamchat)P.S. Case No. 48 of 2007 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
2
learned J.M. Kaimur(Bhabua),subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)