High Court Patna High Court - Orders

Anandi Devi vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Anandi Devi vs State Of Bihar on 11 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19561 of 2010
                                      ANANDI DEVI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 11.8.2010 Heard learned counsel for the petitioner

and learned counsel for the State.

The petitioner is not named by the victim

girl, though she has stated about her keeping in

her husband’s house which may be connected with

the petitioner but her participation is absent.

It is further stated by learned counsel

for the petitioner that the victim girl is in love

with Kishori Mukhia.

In the event of arrest or surrender within

one month from the date of receipt/production of a

copy of this order in Mufassil P.S. Case

No.100/2008, the petitioner (Anandi Devi) 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 the

Chief Judicial Magistrate, East Champaran at

Motihari, subject to the condition as laid down

under Section 438(2) Cr.P.C.

     VPS                                        (Mandhata Singh, J. )