IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.31853 of 2010
RINA DEVI
Versus
STATE OF BIHAR
-----------
2/ 28.10.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Having similar allegations, co-accused
person, Prakash Sao has already been granted
anticipatory bail by a Bench of this Court vide Cr.
Misc. No. 31855 of 2010.
Taking that into consideration, prayer of the
petitioner for grant of anticipatory bail is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Goh P.S. Case
No. 26 of 2010, 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 C.J.M., Aurangabad
subject to the conditions as laid down under Section
438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)