IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22084 of 2010
Indu Devi, Wife of Kanhaya Prasad, Resident of Amnaur, Dharampur
Jafar, Police Station Amnaur, District Saran.
-------- Petitioner
Versus
State of Bihar ------ Opp. Party
-----------
2 16.08.2010 Heard learned counsel for the
petitioner and counsel for the State.
The prayer for bail of the
petitioner was earlier rejected by an order
dated 3.12.2009 in Cr. Misc. No. 28155 of
2009 by giving her liberty to renew her
prayer for bail after completing one year of
her judicial custody before the court below
itself.
From the order of the court below
dated 18.6.2010, it would transpire that
despite the fact that the charges were framed
on 18.2.2010, the prosecution has examined
only witnesses in the next four months.
That being so, this Court, keeping
with the earlier observation, would direct
for release of the petitioner, namely, Indu
Devi on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of
Additional District & Sessions Judge-9, Saran
2
at Chapra in connection with Amnaur Police
station Case No. 103 of 2007 (S.Tr. No. 30 of
2010), subject to the following conditions:-
(i) The two bail bonds will be
furnished, one by the Government servant and
the other by a close family relative.
(ii) The petitioner will remain
present in course of trial on each and every
day and her absence even for a single day
would automatically entail the consequences
of cancellation of her bail.
(iii) The petitioner in case is now
made accused in any other criminal case, that
would itself lead to cancellation of her
bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
Rsh (Mihir Kumar Jha, J.)