IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37120 of 2010
KAMALA RAJBHAR
Versus
STATE OF BIHAR
-----------
03. 11-03-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
Petitioner is one of the named accused in this case based
on complaint petition. The main allegation as appears from the
statement of the witnesses including the victim is against non-
petitioner Munna Rajbhar.
Considering the facts and circumstances of the case, let
the petitioner, namely, Kamala Rajbhar, is directed to be released on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand only) with
two sureties of the like amount each to the satisfaction of learned
Chief Judicial Magistrate, Bhabua in connection with Chainpur P.S.
Case No. 35 of 2010, subject to condition to attend the court regularly
at least for two years or till disposal of the case, whichever is earlier,
in case of failure on three consecutive dates, the liberty shall be
deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)