IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18060 of 2010
RUBA DEVI @ RUPA DEVI, W/o Late Rajesh Paswan,
R/o Village- Bombaiya, P.S.-Bibhutipur, District-
Samastipur (Bihar).
..................Petitioner
Versus
STATE OF BIHAR ...... Opposite Party.
-----------
3 23-06-2010 Heard both sides.
Petitioner has renewed her prayer for grant of
bail in the light of liberty granted to her by this court on
her earlier bail application disposed of on
2.5.2008(Anneuxre-1).
It is contended that the petitioner is in custody
since 08-04-2007. Learned counsel states that till today
only one witness has been examined in this case, who is
said to be a hearsay witness.
Considering the fact that petitioner is in custody
since 08-04-2007 and the liberty so granted to her by this
court vide order dated 2..5.2008, she is directed to be
released on bail on furnishing bail bond of Rs. 10,000/-
with two sureties of the like amount each to the
satisfaction of the learned Additional Sessions Judge,
Fast Tract Court -2, Samastipur in connection with
Sessions Trial No. 404 of 2008/Sesions Trial No. 219 of
2
2008 arising out of Bibhutipur P.S.Case No. 45 of 2007;
subject to the conditions that (i) one of the bailors shall be
his own close family members; (ii) the petitioner shall
appear in person on date(s) fixed at the trial. In case of
default in such appearance on two consecutive dates, the
trial court shall have liberty to cancel the bail bond of the
petitioner and secure her arrest in accordance with law.
Sujit ( Kishore K.Mandal, J.)