IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8332 of 2011
GEETA DEVI @ EETA DUBEY
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.8370 of 2011
RAM AWADHESH DUBEY
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.8384 of 2011
MADAN CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
2. 25.3.2011 Heard learned counsel appearing for the petitioners
in these three petitions, learned counsel for the informant and
learned A.P.P. for the State.
Regard being had to the fact that the direct
allegation appearing in the F.I.R. is against accused Panna Lal
Tiwary so s to killing the deceased and the petitioners named in
these three petitions were placed merely as conspirators and in
context of said facts accused Santosh Choudhary was granted
bail, let the petitioners, namely, Geeta Devi alias Geeta Dubey,
Ram Awadhesh Dubey and Madan Choudhary be directed to be
released on furnishing bonds each of Rs. 10,000/-( ten thousand)
with two sureties of the like amount each to the satisfaction of
the Sub-divisional Judicial Magistratr, Bikramganj( Rohtas), in
Nasriganj P.S.Case No. 167 of 2010.
Kanth ( Dharnidhar Jha, J.)