IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37899 of 2010
1. ARHULIYA DEVI W/O UMESH YADAV
2. MAITHALI DEVI @ MATHALI DEVI W/O BHUNESHWAR
YADAV..................................PETITIONERS.
Versus
STATE OF BIHAR
-----------
02. 18.11.2010 Heard the learned counsel for the
petitioners and the State.
Submission of the learned counsel for
the petitioners is that for the love affair,
informant’s daughter married with co-accused
Ravi Nath Yadav, all the family members have
been made accused.
Having regard to the facts and circumstances of
the case, in the event of arrest or surrender within a
period of one month from the date of receipt/production of
a copy of this order, the above named petitioners shall be
released on bail on furnishing bail bond of Rs.10,000/-
(ten thousand)each with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Jhanjharpur, District-Madhubani in connection with
Andhratharhi P. S. Case No.04 of 2010, subject to the
conditions as laid down under section 438(2) of the Code
of Criminal Procedure.
Vikash ( Mandhata Singh, J.)