High Court Patna High Court - Orders

Purnima Devi vs State Of Bihar on 29 July, 2010

Patna High Court – Orders
Purnima Devi vs State Of Bihar on 29 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.24108 of 2010
                           PURNIMA DEVI
                               Versus
                          STATE OF BIHAR
                            -----------

2. 29.07.2010 Heard learned counsel for the petitioner and

the State.

The petitioner being a lady is the sister-in-law

of the informant is apprehending her arrest in a case

registered under Sections 341, 323, 324, 307 and

379/34 of the Indian Penal Code.

The occurrence took place between the family

members. There is a case and counter case between the

parties and the injuries are simple.

Considering the nature of allegation and the

fact that the informant and petitioners are sisters-in-law,

let the petitioner, namely, Purnima Devi in the event of

his arrest or surrender before the Court below within a

period of 12 weeks from today, be enlarged on

anticipatory bail on furnishing bail bonds of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial magistrate, Bettiah

in connection with Jogapatti P.S. Case No.100 of 2010,

subject to the condition as laid down under Section

438(2) Cr.P.C.

Anand Kr.                                            (Dinesh Kumar Singh, J.)