IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35453 of 2011
Geeta Devi
Versus
The State Of Bihar
------------------------------
02. 11.11.2011 Heard learned counsel for the petitioner and learned counsel for
the State.
Learned counsel for the petitioner submits that similarly
situated co-accused person has been allowed bail by another Bench of
this Court vide Cr. Misc. No.24990 of 2011.
Taking that into consideration petitioner is also allowed
the same privilege.
Accordingly, let the above named petitioner be released
on bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the Chief Judicial
Magistrate, Begusarai in connection with Cheria-Bariarpur P. S. Case
No.94 of 2010.
Vikash ( Mandhata Singh, J.)