IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36967 of 2011
Anita Devi
Versus
The State Of Bihar
----------------------------------
2 17.11.2011 Heard counsel for the parties.
For the allegation about consuming
poison herself, petitioner remained in custody
since 27.6.11.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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,
Lakhisarai in Halsi P.S. Case No. 55/11.
AI ( Mandhata Singh, J.)