IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38018 of 2010
RABINA KHATOON
Versus
THE STATE OF BIHAR
-----------
2 22.11.2010 Heard learned counsel for the parties.
Bhagna (niece) of petitioner’s husband
is murdered. His dead body was found in a field.
In course of investigation, petitioner’s name
appeared. According to learned counsel, material
is not sufficient for petitioner’s involvement,
taking which into consideration, petitioner’s
husband has been allowed bail in regular side
vide Cr.Misc.no. 8029 of 2010.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall 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 Additional Sessions
Judge, F.T.C.-1, Banka in Banka P.S. Case No.
113 of 2008, subject to condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)