IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17415 of 2011
Neha Devi
Versus
The State Of Bihar
-----------
3 18.7.2011 Heard learned counsel for the parties.
Save and except suspicion there is no
material in the case on the point of
petitioner’s involvement is the submission of
learned counsel for the petitioner.
Thus, having regard to the facts and
circumstances of the case, the above named
petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of Additional Sessions
Judge, F.T.C. I, Buxar in sessions Trial no.
88/11.
AI ( Mandhata Singh, J.)