IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24032 of 2008
RINKU DEVI
Versus
STATE OF BIHAR
-----------
2. 04.07.2008 Heard the counsel for the petitioner and the State.
Petitioner, Rinku Devi was granted anticipatory bail in
connection with Dhanarua P.S. Case No. 11/08 which has been
instituted for offence u/S 307 & other allied Sections of the IPC and
27 of the Arms Act. Before surrender of the petitioner and execution
of the bail bond, the injured died and Section 302 of the IPC was
added and prayer of the petitioner for modification in Section was
rejected by the Sessions Judge. There is no allegation of firing against
this petitioner.
Considering the fact, prayer for anticipatory bail on behalf
of the above-named petitioner is allowed. In the event of her arrest or
surrender within four weeks from today in the court below, she will
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 above-noted case to the satisfaction of SDJM, Masaurhi, Patna
subject to the conditions as laid down u/S 438(2) of the Cr.P.C.
AKV/ (Mridula Mishra,J.)