IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3597 of 2011
URMILA DEVI @ BUDHANI DEVI
Versus
THE STATE OF BIHAR
-----------
02 17.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
09.03.2010 and admittedly, none of the person has seen the
actual killing of the deceased and furthermore, as per
prosecution case itself, the alleged occurrence took place on
21.01.2010 whereas the case was registered on 01.02.2010. It
appears from perusal of the impugned order that the petitioner
has been made accused in this case on mere suspicion.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Araria in connection
with Bhargama P.S. Case No. 10 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)