IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39285 of 2010
RAMBHA DEVI
Versus
STATE OF BIHAR
-----------
2 16.3.2011 Heard learned counsel for the parties.
Allegation against this petition is that
she along with Marchhiya Devi took the victim
girl to meet the call of nature where from she
was kidnapped in assistance of this petitioner
also. Submission is that victim is not named in
this case.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall 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 Chief Judicial
Magistrate, Motihari, District East Champaran in
Harsidhi P.S. Case No. 178 of 2009, subject to
the condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)