IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24644 of 2008
RANI DEVI
Versus
STATE OF BIHAR
-----------
2 9.7.2008. Heard counsel for the petitioner and the State.
Petitioner is mother-in-law of the complainant who is
apprehending her arrest in connection with Complaint case no.249C
of 2007 registered for offence under sections 323 and 498A of the
Indian Penal Code.
Counsel for the petitioner submits that the complainant in
her statement on S.A. has not made any specific allegation against this
petitioner.
Considering this fact prayer for anticipatory bail is allowed.
The petitioner namely Rani Devi is directed to surrender before the
C.J.M.Jamui within four weeks from today and on her so surrendering
she shall be enlarged on bail on her furnishing bail bond of
Rs.10,000/- (Ten thousand) with two sureties of the like amount each
to the satisfaction of C.J.M.Jamui in connection with Complaint case
no249C of 2007 subject to the condition as laid down under Section
438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-