IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19058 of 2011
Bimla Devi, W/o Bisho Yadav, resident of village- Gawalpara, P.S.-
Gawalpara, District-Madhepura. .....Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 16.06.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is an accused for offences punishable under
sections 448, 341, 323, 324, 307, 504/34 of the Indian Penal Code.
The allegation against the petitioner and others are that
they assaulted the informant, his wife and his nephew due to land
dispute. Learned counsel for the petitioner submits that the entire
allegation is absolutely false and frivolous and the petitioner has not
committed any offence and has been implicated only because of the
land dispute. Learned counsel for the petitioner further submits that
the petitioner is a lady having no criminal antecedent.
Considering the aforesaid facts and circumstances, this
petition for anticipatory bail is allowed. In the event of arrest or
surrender within fifteen days from the date of receipt/ production of
a copy of this order in the court below, the petitioner, namely, Bimla
Devi is directed to be enlarged on bail on executing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Madhepura in connection with Gawalpara P.S. Case No.40 of 2010,
subject to conditions as laid down under section 438(2) of the Code
of Criminal Procedure.
PN (S.N. Hussain,J.)