IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37740 of 2011
Manju Devi @ Manjuwa Devi, Wife of Naresh Yadav,
Resident of Village Bhangaha, P.S. Falka (Pothia),
District Katihar.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
--------------
02/- 21/11/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending her arrest in connection
with a case registered for the offence punishable under Sections
341, 323, 324, 307/34 of the Indian Penal Code, is one of the
named accused in this case of petty dispute relating to return of
money in commercial transaction.
Submission is that there is not only counter version
bearing Falka P.S. Case No. 140 of 2011 at the instance of
husband of the petitioner. Further, the allegation against the
petitioner is to inflicting simple injuries are on non-vital parts of
the body.
Taking into consideration the case and counter case,
in the event of her arrest/surrender before the court below within
four weeks, let the above named petitioner be enlarged on bail
on furnishing bail-bond of Rs. 10,000/- (ten thousand only) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Katihar, in connection with Falka (Pothia)
P.S. Case No. 139 of 2011, subject to condition laid down under
Section 438 (2) of the Code of Criminal Procedure with
additional condition to remain physically present before the
court below till disposal of the case and in case of failure on two
consecutive dates without giving any reasonable explanation, the
liberty granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-