High Court Patna High Court - Orders

Arhula Devi vs State Of Bihar on 30 March, 2011

Patna High Court – Orders
Arhula Devi vs State Of Bihar on 30 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41553 of 2010
                                    ARHULA DEVI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 30.3.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Sonu Das @

Sonu Kumar Das, having identical allegation to

that of the petitioner, has been allowed bail

vide Cr.Misc.No. 33416 of 2010.

Taking that into consideration, 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 Chief Judicial

Magistrate, Begusarai in Khodabandpur P.S. Case

No. 01 of 2010, subject to the condition as laid

down under section 438(2) Cr.P.C.

AI                                                 ( Mandhata Singh, J.)