High Court Patna High Court - Orders

Bibi Rabina @ Rabina Khatoon vs The State Of Bihar on 17 June, 2010

Patna High Court – Orders
Bibi Rabina @ Rabina Khatoon vs The State Of Bihar on 17 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20506 of 2010
                         BIBI RABINA @ RABINA KHATOON
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 17.6.2010 Heard learned counsel for the petitioner and

the State.

The defence of the lady petitioner in a Police

case under Sections ¾ of the Explosive Substance Act

and Section 25(1-B) of the Arms Act is that the arms

were kept in the house by the husband who is also an

accused.

Considering the status of the petitioner as a

lady, let the petitioner above named surrender in the

Court below within a period of four weeks from today

when she shall be enlarged on anticipatory bail on

furnishing bail bonds of Rs. 20,000/- (twenty

thousand) with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Araria

in connection with Jokihat (Mahalgaon) P.S. Case No.

47 of 2006 (G.R. No. 821 of 2006), subject to the

conditions laid down under Section 438(2) of the Cr.

P.C.

P. Kumar                                                     (Navin Sinha, J.)