High Court Patna High Court - Orders

Ruba Devi @ Rupa Devi vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Ruba Devi @ Rupa Devi vs State Of Bihar on 23 June, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18060 of 2010
                   RUBA DEVI @ RUPA DEVI, W/o Late Rajesh Paswan,
                   R/o Village- Bombaiya, P.S.-Bibhutipur, District-
                   Samastipur (Bihar).
                                                    ..................Petitioner
                                            Versus
                    STATE OF BIHAR                   ...... Opposite Party.
                                        -----------

3 23-06-2010 Heard both sides.

Petitioner has renewed her prayer for grant of

bail in the light of liberty granted to her by this court on

her earlier bail application disposed of on

2.5.2008(Anneuxre-1).

It is contended that the petitioner is in custody

since 08-04-2007. Learned counsel states that till today

only one witness has been examined in this case, who is

said to be a hearsay witness.

Considering the fact that petitioner is in custody

since 08-04-2007 and the liberty so granted to her by this

court vide order dated 2..5.2008, she is directed to be

released on bail on furnishing bail bond of Rs. 10,000/-

with two sureties of the like amount each to the

satisfaction of the learned Additional Sessions Judge,

Fast Tract Court -2, Samastipur in connection with

Sessions Trial No. 404 of 2008/Sesions Trial No. 219 of
2

2008 arising out of Bibhutipur P.S.Case No. 45 of 2007;

subject to the conditions that (i) one of the bailors shall be

his own close family members; (ii) the petitioner shall

appear in person on date(s) fixed at the trial. In case of

default in such appearance on two consecutive dates, the

trial court shall have liberty to cancel the bail bond of the

petitioner and secure her arrest in accordance with law.

Sujit                                          ( Kishore K.Mandal, J.)