IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32276 of 2011
Maya Rani
Versus
The State of Bihar
-----------
2. 17.10.2011 Heard learned counsel for both the parties.
Petitioner is alleged for administering poison
through Bhuja which remained not effective for a long period
and petitioner remained in custody since 19.05.2011.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of learned Ist
Additional Sessions Judge, Samastipur in connection with
Samastipur G.R.P.S. Case No. 23/2011, T.R. No. 379/2011.
Kamlesh (Mandhata Singh, J.)