High Court Patna High Court - Orders

Manju Devi vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Manju Devi vs State Of Bihar on 29 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.37261 of 2010
                 SARASWATI DEVI W/O AMBIKA SAH
                                 Versus
                          STATE OF BIHAR
                                   with
                       Cr.Misc. No.39143 of 2010
                MANJU DEVI W/O LATE HITENDRA SAH
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 29.10.2010 Heard learned Counsel for the

petitioners and the State.

The petitioners seek bail in a case

instituted for the offence under Sections 302,

120 (B), 34 of the Indian Penal Code.

Considering that the petitioners are

ladies and there is only suspicion against them,

let the petitioners above named, be released on

bail on furnishing bail bond of Rs. 5,000/-(Five

thousand) each with two sureties of the like

amount each or any other surety to be fixed by

the court concerned to the satisfaction of learned

7th Additional Sessions Judge, East

Champaran, Motihari in connection with

Motihari Muffasil P.S. Case No. 59/2010,

Sessions Trial No. 490/10 subject to the

conditions, (i) That one of the bailor will be a
2

close relative of the petitioners who will give an

affidavit giving genealogy as to how he is related

with the petitioners. The bailor will undertake to

furnish information to the Court about any

change in address of the petitioners. (ii) That the

petitioners will be well represented on each date

if they fail to do so on two consecutive dates,

their bail will be liable to be cancelled.

Fahad.                             ( Anjana Prakash, J. )