IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32101 of 2011
1.Babuniya Devi @ Babuni Devi, Wife of Vijay Sahni.
2.Jiriya Devi @ Jiraja Devi, Wife of Kamal Sahni.
Both resident of Village Tikuliya, P.S. Pipra, District East
Champaran.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
---------------
02/- 15/10/2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two female petitioners apprehending
their arrest in connection with a case registered for the
offence punishable under Sections 341, 342, 323, 324,
307, 504/34 of the Indian Penal Code, are named
accused in this case.
Submission is that though as alleged they
were armed with deadly weapons, but nothing specific is
attributed against them nor the two injuries said to have
been sustained by the informant were caused by any
sharp cut weapon.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the
court below within four weeks, let the above named
petitioners be enlarged on bail on furnishing bail-bond of
Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of Chief
Judicial Magistrate, East Champaran, Motihari, in
connection with Pipra P.S. Case No. 150 of 2009, subject
to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to
remain physically present before the court below on each
and every date at least for one year or till disposal of the
case, whichever is earlier, in case of failure on two
consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be
cancelled.
( Akhilesh Chandra, J.)
Praveen/-