IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35022 of 2011
1. Chunam Devi W/O Jawahar Sharma R/O Village - Rampur, P.S.
Gwalpara, District - Madhepura
Versus
1. The State Of Bihar
----------------------------------
2/ 24/10/2011 Heard learned counsel for the petitioner and
the State.
The defence on behalf of the petitioner in a
police case under Section-392 of Indian Penal Code is
that she is not named. There has been no recovery
from her. She has been implicated on mere suspicion.
That she is an Angan Bari Sevika and lastly that she is
a women.
Having considered the facts and
circumstances let the petitioner above named be
enlarged on bail upon furnishing the bail-bonds of
Rs.20,000/- (twenty thousand) along with two sureties
of the like amount each to the satisfaction of Chief
Judicial Magistrate, Madhepura in connection with
Gwalpara P.S. Case No.32/2011 corresponding to G.R.
No.847/2011.
KC ( Navin Sinha, J.)