IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27164 of 2010
DRAUPADI DEVI
Versus
THE STATE OF BIHAR
------
4/ 07.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is an accused in a case under Section 304B of
the I.P.C. She has been remanded in the case on 25.11.2007. After
commitment of the case, charge is framed on 24.01.2009 and till
date not a single witness appeared to corroborate the prosecution
case even after taking every initiative by the Trial Court.
Taking that into consideration, prayer of the petitioner is
allowed.
Let the above named petitioner 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 F.T.C., Benipur,
District-Darbhanga in connection with S.T. No. 122 of 2008 arising
out of Biraul P.S. Case No. 26 of 2005.
shail (Mandhata Singh, J.)