IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36519 of 2011
=============================================
Kanchan Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 15-11-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation is about causing assault by means of
Khukhri on head and another on chest. Head injury is found
grievous also but submitted by a private Doctor and differences
were there in between the parties from earlier. Petitioner’s prayer
has earlier been refused by this Court but with an option to
surrender and pray for regular bail. Petitioner is in jail custody
since 15.09.2011 after surrender in the case.
Taking the same into consideration, prayer of the
petitioner is allowed.
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 S.D.J.M.,
Sheohar in connection with Purnahiya P.S. Case No. 47 of 2009.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-