IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30549 of 2010
RADHA DEVI @ MOSTT.RADHA KUWAR W/O LATE HARILAL
SAH.............................................PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2. 06.10.2010 Heard the learned counsel for the petitioner and the State.
Husband and co-accused Vijay Kumar Tiwari are allowed
bail by different benches of this Court finding the incident an
accident. Petitioner is mother-in-law.
Having regard to the facts and circumstance of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, the above
named petitioner shall be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Siwan in connection
with Mairwa P.S. Case No.71 of 2008 and G.R .No. 1059/08,
subject to the conditions as laid down under section 438(2) of the
Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)