IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21846 of 2011
Neelam Devi
Versus
The State Of Bihar
-----------
2/ 26.07.2011 Heard learned counsel for the petitioner, learned
counsel for the State and learned counsel for the Informant,
Mr. Krishna Prasad Singh.
Petitioner is not assailant of the victim rather
shown order giver. According to learned counsel due to
political rivalry, she was contesting the election of Mukhiya
against informant’s brother and won also.
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 C.J.M., Patna in connection with Kankerbagh P.S. Case
No. 166 of 2011.
shail (Mandhata Singh, J.)