IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19068 of 2010
1. SHAYAMA DEVI wife of Sachendra Yadav, resident of
Japal Patti Ward No. 14, P.S. and District Madhepura,
2. Sulekha Devi @ Sulekha Kumari wife of Pappu Kumar,
D/o Sahendra Yadav, residentof village Patrghatti, P.S.
Triveniganj, District Supaul.. ...
... Petitioners
Versus
THE STATE OF BIHAR ... OPPOSITE PARTY
For the Petitioner: M/s Radhey Shyam Prasad and Praveen
Kumar , Advocates
For the State : Mr. R. Singh Shastry, APP
-----------
2 14.06.2010 Heard learned counsel for the petitioners and the
State.
The petitioners apprehend their arrest in a case
registered for offences punishable under sections 147, 148,
149, 323, 324, 448, 504,379 and 307 of the Indian Penal
Code.
It is submitted on behalf of the petitioners that
general and omnibus allegation of assault has been made
upon all the accused persons. There is case and counter case
and the petitioners are ladies and there is no specific
allegation against them.
Having considered the facts and circumstances of
the case, let the petitioners, Shayama Devi and Sulekha Devi
alias Sulekha Kumari, in the event of arrest or surrender by
them within four weeks, be enlarged on bail on furnishing
2
bail bonds of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Madhepura, in connection with
Madhepura Police Station Case No. 51/10, subject to the
conditions laid down under section 438(2) of the Code of
Criminal Procedure.
SC ( Dr. Ravi Ranjan, J.)