IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17303 of 2010
MANJU DEVI
Versus
THE STATE OF BIHAR
-----------
2. 14.6.2010 Heard learned counsel for the petitioner and
the State.
The defence of the petitioner in a Police case
under Sections 302/34 of the Penal Code is that the
F.I.R. is against four unknown with no reference to the
presence of a woman. The impugned order of rejection
from the case diary notices only suspicion against the
petitioner.
Considering that the petitioner being a lady,
not named, let the petitioner above named surrender in
the Court below within a period of four weeks from
today when she shall be enlarged on anticipatory bail
on furnishing bail bonds of Rs. 20,000/-(twenty
thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Araria
in connection with Jokihat (Mahalgaon) P.S. Case No.
32/2004, subject to the conditions laid down under
Section 438(2) of the Cr. P.C.
P. Kumar (Navin Sinha, J.)