IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25680 of 2010
BIBI KHATIZAN KHATOON @ BIBI KHATIZAN daughter of late Karim Baksh
Miyan and wife of Budhan Mian ----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 19.8.2010 Heard Learned counsel for the petitioner and the State.
Sold land is claimed by the petitioner of his share’s land.
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, 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 the Judicial Magistrate, Ist Class, Bettiah, West
Champaran, in connection with Trial no.2776 of 2010 arising out of
Complaint Case no.85 C of 2008 ,subject to the conditions as laid down
under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )