Patna High Court – Orders
Lila Devi vs State Of Bihar on 8 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32176 of 2010
LILA DEVI, WIFE OF RADHA PASWAN, RESIDENT OF VILLAGE CHANDHOS, P.S.
SIGORI, DISTRICT PATNA. ------ PETITIONER
Versus
THE STATE OF BIHAR ------ OPPOSITE PARTY
-----------
2 8.10.2010 Petitioner is apprehending her arrest in a case under
Sections 341, 323, 302 and 504 of the Indian Penal Code.
Considering that there is no specific allegation against
the petitioner of assaulting the deceased, petitioner Lila Devi is
directed to be released on anticipatory bail in the event of her
arrest or surrender within a period of six weeks in connection with
Sigori P.S. Case No. 32 of 2010 on furnishing bail bond of rupees
ten thousand with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Patna subject to the
conditions laid down under Section 438(2) of the Cr.P.C.
Sanjay ( Sheema Ali Khan, J.)