High Court Patna High Court - Orders

Banarsi Devi vs State Of Bihar on 18 March, 2011

Patna High Court – Orders
Banarsi Devi vs State Of Bihar on 18 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.40176 of 2010
                                   BANARSI DEVI
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 18.03.2011 Heard learned counsel for the petitioner, learned counsel

for the State and learned counsel for the informant, Mr. Arbind

Kumar.

In the case rest of the accused persons including

husband are allowed bail though husband in regular side.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Sirdalla P.S. Case No. 34 of 2010 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 C.J.M., Nawadah subject to the conditions as laid

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

shail                                         (Mandhata Singh, J.)