IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21395 of 2011
1.Meena Devi w/o Deolal Mahato.
2. Shobha Devi w/o late Srichand Mahtoi
Both resident of village- Musaila, P.S.
Mohanpur, District- Gaya.
.........Petitioners.
Versus
The State Of Bihar ....... Opp.Party.
-------------
3 24.8.2011 Seen the report of Additional District & Sessions
Judge, F.T.C,1st,Gaya, dated 19.7.2011. From the said report it
does not appear that the examination of prosecution
witnesses is likely to start in near future.
Considering the fact that the petitioners are ladies
and in custody since 28.9.2010, let above named petitioners
be released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount each to the
satisfaction of learned Additional District & Sessions Judge,
F.T.C.1., Gaya, in Barachati (Mohanpur) P.S.Case no.
205/09(S.Tr. no. 45 of 2011).
Singh ( Navaniti Prasad Singh, J.)