High Court Patna High Court - Orders

Manju Devi vs The State Of Bihar on 14 June, 2010

Patna High Court – Orders
Manju Devi vs The State Of Bihar on 14 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17303 of 2010
                                      MANJU DEVI
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2. 14.6.2010 Heard learned counsel for the petitioner and

the State.

The defence of the petitioner in a Police case

under Sections 302/34 of the Penal Code is that the

F.I.R. is against four unknown with no reference to the

presence of a woman. The impugned order of rejection

from the case diary notices only suspicion against the

petitioner.

Considering that the petitioner being a lady,

not named, let the petitioner above named surrender in

the Court below within a period of four weeks from

today when she 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 the Chief Judicial Magistrate, Araria

in connection with Jokihat (Mahalgaon) P.S. Case No.

32/2004, subject to the conditions laid down under

Section 438(2) of the Cr. P.C.

P. Kumar                                                        (Navin Sinha, J.)