High Court Patna High Court - Orders

Anjula Kumari @ Munni Kumari @ … vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Anjula Kumari @ Munni Kumari @ … vs The State Of Bihar on 2 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.21849 of 2011
                 Anjula Kumari @ Munni Kumari @ Mohini Sharma D/o
                 Satya Narayan Sharma, R/o village- Shahjahanpur, PS-
                 Bikram Distt- Patna---------------------------Petitioner
                                        Versus
                 The State Of Bihar------------Opposite party
                             ----------------------------------

2 2.9.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Save and except confessional statement of co-accused

Ram Ratan Yadav made before the police, there is no material against

this petitioner. Petitioner is in custody since 20.1.2011.

Accordingly, 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 Additional

Chief Judicial Magistrate, Danapur, (Patna) in connection with

Bikram P.S. Case No. 07 of 2011.

( Mandhata Singh, J.)
RPS