IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) NO.984 OF 2011
MALTI DEVI
VERSUS
THE STATE OF BIHAR
-----------
02. 06.09.2011. This appeal shall be heard. Call for
the Lower Court Records.
The appellant is said to be merely an
order giver and that also appears from the
evidence, considering which, let the above
named appellant be released on bail on
furnishing bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to
the satisfaction of Additional Sessions
Judge, Fast Track Court No.II, Jehanabad in
Sessions Trial No.63 of 1994/195 of 2009.
B.Kr. ( Dharnidhar Jha,J.)