High Court Patna High Court - Orders

Maya Rani vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Maya Rani vs The State Of Bihar on 17 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.32276 of 2011
                                          Maya Rani
                                            Versus
                                     The State of Bihar
                                          -----------

2. 17.10.2011 Heard learned counsel for both the parties.

Petitioner is alleged for administering poison

through Bhuja which remained not effective for a long period

and petitioner remained in custody since 19.05.2011.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of learned Ist

Additional Sessions Judge, Samastipur in connection with

Samastipur G.R.P.S. Case No. 23/2011, T.R. No. 379/2011.

Kamlesh                                              (Mandhata Singh, J.)