IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12631 of 2010
1. FULO DEVI
2. Sabita Kumari
Versus
The STATE OF BIHAR
------
3/ 02.07.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegations, co-accused persons namely,
Raj Kumar and Jibachha Bhandari have already been allowed bail
by a Bench of this Court vide Cr. Misc. No. 20567 of 2010.
In such view of the matter, prayer of the petitioners for
grant of anticipatory bail is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Khajouli P.S. Case No. 94 of 2009, G.R. No. 2450
of 2009 above named petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of C.J.M.,
Madhubani subject to the conditions as laid down under Section
438(2) of Cr. P.C.
shail (Mandhata Singh, J.)