High Court Patna High Court - Orders

Sumri Devi vs The State Of Bihar on 8 March, 2011

Patna High Court – Orders
Sumri Devi vs The State Of Bihar on 8 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6636 of 2011
                                       SUMRI DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 08.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the lady is

apprehending her arrest in a case

registered under Sections 468,469,

471,420 and 34 of the Indian Penal Code.

                             It     is        alleged        that     on     land

                   ownership      certificate,          the    signature       of

the revenue officials were found forged.

It is submitted that the other

accused Sita Devi has been granted

anticipatory bail by this court vide Cr.

Misc. No. 37610 of 2010.

Considering the aforesaid facts,

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 Garhpura

P.S. Case No.51 of 2009 on furnishing

bail bond of Rs. 10,000/-(Ten Thousand)
2

with two sureties of the like amount each

to the satisfaction of the learned C.J.M.

Begusarai, subject to the conditions as

laid down under Section 438(2) of the

Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)