IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38052 of 2010
1. POONAM DEVI
2. AKHILESHWAR SINGH @ AKHLESHWAR PRASAD
SINGH
Versus
STATE OF BIHAR .
-----------
03/ 19.02.2011 Both the petitioners are in custody since
5.11.2009. Allegation against petitioner no. 1 Poonam
Devi is that she poured some liquid on the body of Renu
Devi, wife of the informant and petitioner no. 2
Akhileshwar Singh @ Akhleshwar Prasad Singh threw
burning match stick on her, due to which she caught fire.
Considering the fact that case has already
been committed to the Court of Sessions and the
petitioners have remained in custody for sufficient time,
prayer for bail on behalf of both the petitioners, namely,
Poonam Devi and Akhileshwar Singh @ Akhleshwar
Prasad Singh is allowed. They are directed to 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 Additional Sessions Judge, F.T.C.
1, Banka in connection with Sessions Trial No. 237 of
2010/Tr. No. 408 of 2010 corresponding to Rajoun P.S.
Case No. 98 of 2009. Petitioners will participate in the
2
trial on regular basis, in case of their absence
consecutively on two occasions, their bail bond shall be
cancelled.
DKS/ (Mridula Mishra, J.)