High Court Patna High Court - Orders

Rekha Devi &Amp; Ors. vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Rekha Devi &Amp; Ors. vs The State Of Bihar on 4 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4863 of 2011
                                  REKHA DEVI & ORS.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.03.2011. Heard learned counsels for the

petitioners and the State.

The petitioners being the married

sisters of the husband are apprehending

their arrest in a case registered under

Sections 302, 201, 307/34 of the I.P.C.

During investigation, the accusation

being found false, final form was submitted

but subsequently differing with the same,

cognizance has been taken.

Considering the aforesaid facts, let

the petitioners, Rekha Devi, Kamli Devi and

Reena Devi be released on bail in the event

of arrest or surrender before the learned

court below within a period of twelve weeks

from today in connection with Barhat

(Malaypur)P.S. Case No.04 of 2009 on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Jamui, subject to the

conditions as laid down under Section 438(2)
2

of the Code of Criminal Procedure.

U. K.                            ( Dinesh Kumar Singh, J)