IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28849 of 2010
Laxmi Devi, wife of Late Badyanath Rai, resident of Village-
Bishanpur, P.S.-Maniari, District-Muzaffarpur......Petitioner.
Versus
The State of Bihar. ....................................Opposite Party.
-----------
2. 09. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being a lady is languishing in custody in a
case registered under Sections 363 and 366 of the Indian Penal
Code.
It is alleged that son of the petitioner Manjay Rai had
taken away the daughter of the informant alongwith one other girl.
It is submitted that petitioner being mother of the main
accused offered food and hospitality to the victim girls.
Considering the nature of allegation and the petitioner
being a lady, let the petitioner be released on bail on furnishing bail
bond of Rs. 10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Muzaffarpur, in connection with Sakra P.S. Case No. 25/2010.
m.p. ( Dinesh Kumar Singh, J.)