IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41291 of 2010
INDU DEVI @ INDU KANTA
Versus
THE STATE OF BIHAR
-----------
2 26-03-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner is Gotini of the complainant in a
case u/s 498A and other sections of the IPC.
It has been stated in paragraph 10 of the
application that husband of the complainant has been
allowed anticipatory bail by this court on 6-10-2009 by
order passed in Cr. Misc. No. 17622/2009
In view of aforesaid submission that the
husband of complainant has been granted bail, the prayer
for anticipatory bail is allowed.
Let the petitioner, namely, INDU DEVI @ INDU
KANTA in the event of her arrest/surrender within a
period of eight weeks from today be released on bail on
her furnishing bail bond of Rs. 7,000/- (seven thousand)
with two sureties of the like amount each to the
satisfaction of Subdivisional Judicial Magistrate,
Khagaria in complaint case no.416 C/2005.
(Shiva Kirti Singh, J.)
BKS/-