IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7020 of 2008
SUNITA DEVI
Versus
THE STATE OF BIHAR
-----------
5 3.7.2008. Heard counsel for the petitioner and the State.
The petitioner is named as accused for offence under
Sections 366(A) of the Indian Penal Code and 4/5/6 of Child Marriage
Act.
Counsel for the petitioner submits that similarly situated
accused Chandra Kala Devi has been granted anticipatory bail in
Cr.Misc.No.17517 of 2008 by order dated 9.5.2008.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioner namely Sunita Devi is directed to surrender
before the C.J.M. Bhabhua within four weeks from today and on her
so surrendering she shall be enlarged on bail on her furnishing bail
bond of Rs.10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of C.J.M.Bhabhua in connection with
Bhabhua P.S.Case no.245 of 2007 subject to the condition as laid
down under Section 438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-