IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7546 of 2011
RABARI KHATUN @ RABEYA NESHA
Versus
THE STATE OF BIHAR
-----------
2. 28.2.2011 Heard.
The petitioner is the mother-in-law of the daughter
of the informant and is in custody since 1.2.2010, i.e., more than
a year in a case under Section 498A of the I.P.C.
Let the petitioner Rbari Khatun alias Rabeya
Nesha, who is a lady, be directed to be released on furnishing a
bond of Rs. 3,000/-( three thousand) with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Gopalganj, in Kateya P.S.Case No. 187 of 2009.
Kanth ( Dharnidhar Jha, J.)