High Court Patna High Court - Orders

Laxmi Devi vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Laxmi Devi vs State Of Bihar on 9 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.28849 of 2010
                     Laxmi Devi, wife of Late Badyanath Rai, resident of Village-
                     Bishanpur, P.S.-Maniari, District-Muzaffarpur......Petitioner.
                                                    Versus
                     The State of Bihar. ....................................Opposite Party.
                                                 -----------

2. 09. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner being a lady is languishing in custody in a

case registered under Sections 363 and 366 of the Indian Penal

Code.

It is alleged that son of the petitioner Manjay Rai had

taken away the daughter of the informant alongwith one other girl.

It is submitted that petitioner being mother of the main

accused offered food and hospitality to the victim girls.

Considering the nature of allegation and the petitioner

being a lady, let the 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 the Chief Judicial Magistrate,

Muzaffarpur, in connection with Sakra P.S. Case No. 25/2010.

          m.p.                                 ( Dinesh Kumar Singh, J.)