IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20481 of 2010
JAILASHIYA DEVI .
Versus
STATE OF BIHAR .
-----------
2/ 16/6/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The defence of the petitioner lady in a police
case under Sections- 302/379/34 of Indian Penal
Code is of omnibus allegations of assault along with
other male family members.
Considering her status as a lady let the
petitioner above named surrender before the court
below within four weeks when she shall be enlarged on
anticipatory bail upon furnishing the bail-bonds of
Rs.20,000/- (twenty thousand) along with two sureties
of the like amount each to the satisfaction of Sub-
divisional Judicial Magistrate, (West) Muzaffarpur in
connection with Saraiya Police Case No.115 of 2009
subject to the conditions as laid down under Section-
438(2) of Cr.P.C.
KC ( Navin Sinha, J.)