High Court Patna High Court - Orders

Malti Devi &Amp; Anr vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Malti Devi &Amp; Anr vs The State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.43923 of 2010
                             MALTI DEVI & ANR
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

2 26.3.2011 Heard learned counsel for the

petitioners and the counsel appearing on

behalf of the informant.

The petitioners are apprehending

their arrest in a case under Sections 147,

149, 323, 341, 384, 379, 427 and 504 of the

Indian Penal Code.

The allegation is omnibus against

Malti Devi and other co-accused person. As

far as Malti Devi is concerned, she is

directed to be released on anticipatory bail

in the event of her arrest or surrender

within a period of six week in connection

with Jehanabad P.S. Case No. 503 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, Jehanabad subject to the

condition laid down under Section 438(2) of

the Cr.P.C.

As far as the application for

anticipatory bail of petitioner no. 2 (Vinay
2

Paswan) is concerned, his case will be

considered on receipt of the case diary.

Call for the clear carbon copy of

the case diary of Jehanabad P.S. Case No.

503 of 2010 from the Court of the Chief

Judicial Magistrate, Jehanabad and list this

case at the top of the list on receipt of

the case diary.

Sanjay ( Sheema Ali Khan, J.)