IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.32380 of 2011
Ilanchi Devi
Versus
The State Of Bihar
-----------
3/ 14.10.2011 This application has come under the heading “To Be
Mentioned” at the instance of the petitioner.
By order dated 28.09.2011 the petitioner was allowed
but on condition that her father would be one of the bailors.
It has been submitted that the father of the petitioner is
dead and, therefore, her daughter-in-law may be substituted in place
of her father.
The order dated 28.09.2011 is modified to the extent that
in place of father of the petitioner, her daughter-in-law would be one
of the bailors.
Let it be communicated to the Additional Sessions
Judge-cum-Fast Track Court No. IV, Purnea, in connection with
Sessions Trial No.530 of 2009 through FAX at the cost petitioner.
JA/- (Anjana Prakash,J.)