IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11709 of 2010
KANTI DEVI & ANR
Versus
STATE OF BIHAR
-----------
3. 14.6.2010 Heard learned counsel for the petitioner and
the State.
Considering the nature of the allegations
against petitioner no. 1 of having appointed her
husband i.e. petitioner no. 2 in the manner of a private
fiefdom to a public office, this Court is not persuaded to
grant anticipatory bail to the petitioner.
The application is rejected.
Any application for regular bail on behalf of
the petitioner is required to be considered on its own
merits, and that she is a lady, without being prejudiced
by the present order.
P. Kumar (Navin Sinha, J.)