High Court Patna High Court - Orders

Rajni Devi @ Most. Rajani Devi vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Rajni Devi @ Most. Rajani Devi vs The State Of Bihar on 8 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1482 of 2011
                          RAJNI DEVI @ MOST. RAJANI DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

3 08.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is mother-in-law of the deceased and having

more or less similar allegation, one of the members of the in-

laws family, Indal Yadav has already been granted privilege of

bail by another bench of this court vide order dated 23.03.2011

passed in Cr. Misc. No. 7921 of 2011,

Taking into consideration the aforesaid facts and

circumstances of the case as well as submission of the parties,

let the petitioner, namely, Rajni Devi @ Most. Rajani Devi be

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Sessions Trial No. 315 of 2010 arising out of

Raghopur P.S. Case No. 56 of 2010 to the satisfaction of

Additional Sessions Judge (F.T.C. No.-III), Supaul.

         AKV/-                                (Hemant Kumar Srivastava,J.)