High Court Patna High Court - Orders

Durga Devi & Anr. vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Durga Devi & Anr. vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24376 of 2011

1.Durga Devi, Wife of Sunil Singh.
Resident of Village Karserua, Post Darigaon, P.S. Darigaon, District Rohtas.
2.Mina Kumari, Daughter of Madan Singh.
Resident of Village Karserua, Post Darigaon, P.S. Darigaon, District Rohtas.
                                                                                 ---------- Petitioners
                                              Versus
The State Of Bihar
                                                                               -------- Opposite Party
                                             -----------

02/- 17/08/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The two petitioners apprehend their arrest, in connection

with Sasaram (Darigaon) P.S. Case No. 927 of 2010 for the offences

punishable under Sections 147, 149, 341, 342, 323, 353, 307 of the

Indian Penal Code and Section 27 of the Arms Act.

Since date of birth of petitioner no. 2, namely, Mina

Kumari is 07.02.1995, so learned counsel for the petitioners seeks

permission to withdraw the application as regard to her and seek

liberty as prescribed under law from the court below on

surrender/appearance within a period of fortnight from today.

Petitioner no. 1, namely, Durga Devi, is named

accused in this case, but without any specific allegation.

Considering the facts and circumstances of the case, in

the event of her arrest/surrender before the court below within four

weeks, let petitioner no. 1, namely, Durga Devi be enlarged on bail on

furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Sasaram (Rohtas), in connection with Sasaram (Darigaon)
2

P.S. Case No. 927 of 2010, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code with additional

condition to remain physically present before the court below on each

and every date at least for one year or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates,

without giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

Praveen/-                             ( Akhilesh Chandra, J.)