High Court Patna High Court - Orders

Bhawana Kumari &Amp; Anr vs State Of Bihar on 16 September, 2010

Patna High Court – Orders
Bhawana Kumari &Amp; Anr vs State Of Bihar on 16 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28461 of 2010
                             1. BHAWANA KUMARI
                             2. ANUPAM JHA
                                    ------------------------ PETITIONERS
                                            Versus
                                   STATE OF BIHAR
                                          -----------

2 16.9.2010 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioners is that co-accused Sarita Kumari

having identical allegation to that of the

petitioners, has been allowed anticipatory bail

vide Cr.Misc.No. 18167 of 2010.

In that view of the matter, in the event

of arrest or surrender within one month from the

date of communication 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 Chief

Judicial Magistrate, Madhubani in G.R.No.

2997/09 arising out of Bisfi P.S. Case No.

279/09, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                          ( Mandhata Singh, J.)