High Court Patna High Court - Orders

Rama Devi &Amp; Anr vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Rama Devi &Amp; Anr vs State Of Bihar on 8 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.780 of 2006
                             RAMA DEVI & ANR
                                   Versus
                              STATE OF BIHAR
                                  -----------

5 08.07.2008 Heard learned counsel for the appellants and learned

counsel for the State in respect of I.A. No. 1113 of 2008 through

which the appellants have renewed their prayer for bail, which

was earlier rejected on 21.11.2006.

Considering that they have remained in custody for more

than two years and both the appellants are ladies, their prayer

for bail is allowed. During the pendency of this appeal, let

appellant no. Rama Devi and appellant no. 2 Gayanti Devi be

released on bail on furnishing bail bonds of Rs. 10,000/- each

with two sureties of the like amount each to the satisfaction of

Trial Court i.e. Additional District & Sessions Judge, Fast

Track Court No. III, Gopalganj in Sessions Trial No. 406 of

2005 / 289 of 2005.

(Shiva Kirti Singh, J.)

(Abhijit Sinha, J.)
Spd/-