High Court Patna High Court - Orders

Gangia Devi &Amp; Anr vs State Of Bihar on 22 February, 2011

Patna High Court – Orders
Gangia Devi &Amp; Anr vs State Of Bihar on 22 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.33809 of 2010
                                1. GANGIA DEVI
                                2. Sushila Devi
                                         Versus
                                  STATE OF BIHAR
                                          -----

03. 22.02.2011 Heard learned counsel for the petitioners and the State.

Similarly situated co-accused persons have been granted

bail by a bench of this court vide Cr. Misc. No.33077 of 2010,

taking that into consideration petitioners are also allowed

anticipatory bail.

Accordingly, in the event of arrest or surrender within a

period of one month from the date of receipt/production of a copy of

this order, the 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 the Chief

Judicial Magistrate, Samastipur in connection with Kalayanpur P. S.

Case No. 212 of 2009, subject to the conditions as laid down under

section 438(2) of the Cr.P.C.

Vikash                                                   (Mandhata Singh, J.)