IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41553 of 2010
ARHULA DEVI
Versus
STATE OF BIHAR
-----------
2 30.3.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Sonu Das @
Sonu Kumar Das, having identical allegation to
that of the petitioner, has been allowed bail
vide Cr.Misc.No. 33416 of 2010.
Taking that into consideration, in the
event of arrest or surrender within one month
from the date of communication of this order,
the above named petitioner 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 Chief Judicial
Magistrate, Begusarai in Khodabandpur P.S. Case
No. 01 of 2010, subject to the condition as laid
down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)