IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33104 of 2011
Ram Dulari Devi @ Rati Wali
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.34580 of 2011
Meera Devi & Ors
Versus
The State Of Bihar
———————————-
2 24-10-2011 Both Cr. Misc. Cases arise out of Singhwara P.S.
Case No. 215 of 2011 registered under Sections-341, 323, 504,
509, 354 of the IPC and 3/4 of Dien Act and accordingly, they are
being heard and disposed of by this common order.
Heard learned counsels for the petitioners as well as
learned Additional Public Prosecutor for the state.
Although there is allegation against the petitioner in
Cr. Misc. No. 34580 of 2011 that she instigated the other
accused but taking into consideration that apart from the
aforesaid allegation, no specific overt act has been attributed
against the petitioners and furthermore, petitioners, being ladies
are in jail custody since long, let the petitioners, namely, Ram
Dulari Devi @ Rati Wali (in Cr., Misc. No. 33104 of 2011), Meera
Devi, Bala Paswan and Mintu Paswan (in Cr. Misc. No. 34580 of
2011) be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) each with two sureties of the like amount
each in connection with Singhwara P.S. Case No. 215 of 2011 to
the satisfaction of Chief Judicial Magistrate, Darbhanga.
A.k. Vishwakarma/- (Hemant Kumar Srivastava,J.)