High Court Patna High Court - Orders

Manoji Devi vs The State Of Bihar on 9 November, 2010

Patna High Court – Orders
Manoji Devi vs The State Of Bihar on 9 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.40043 of 2010
                      Manoji Devi W/o Manoj Jha, residence of Village
                      Maudah, P.S. Sahiyara, Distt. Sitamarhi
                                             VERSUS
                      The State of Bihar
                                               -----

2 9.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

It has been submitted on behalf of the petitioner

that the alleged occurrence took place between agnates

and petitioner has been implicated without any specific

allegation only because she is daughter-in-law of one of

the agnates.

In the facts of case, the prayer for anticipatory

bail is allowed. In the event of arrest or surrender within

six weeks, petitioner, Manoji Devi, shall be released on

bail on furnishing bail bond of Rs.7000/- with two

sureties of the like amount each to the satisfaction of

CJM, Sitamarhi in connection with Sahiyara PS Case

No.35/10, subject to conditions laid down under

Section 438(2) CrPC.

(Shiva Kirti Singh, J.)
sk