IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18034 of 2010
1. MAIMUN KHATOON
2. Shamima Khatoon ................................. Petitioners
Versus
STATE OF BIHAR
-----------
2. 15.06.2010 Heard the learned Counsel for the petitioners and
the learned counsel for the State as also the learned Counsel for
the complainant who has appeared suo motu..
Considering the defence of the two lady petitioners
of their gender and that the controversy is with regards to family
lands wherein their husband are also accused this Court
because of gender of the petitioners alone directions that let the
petitioners, above named, surrender in the court below within a
period of four weeks from today when they shall be enlarged on
anticipatory bail on furnishing bail bonds of Rs. 20,000/-
(Twenty thousand) with two sureties of the like amount each to
the satisfaction of CJM Sheikhpura in Complaint Case No. 278 C
of 2009.
Snkumar/
(Navin Sinha,J.)