IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16415 of 2011
1. RUBI DEVI, Wife of Ajay Yadav
2. Sona Devi, Wife of Late Bachchan Yadav
Both resident of Village-Bikrampur, Police Station-
Parwalpur, District-Nalanda
Versus
THE STATE OF BIHAR
-----------
2. 01.06.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are an accused in a case
registered under Sections 304(B), 201/34 of the Indian
Penal Code.
Petitioner no. 1 is Gotni and petitioner no. 2 is
mother-in-law of the deceased. There is no specific
allegation against petitioner no. 1.
Considering the aforesaid facts, let petitioner no.
1 namely, Rubi Devi 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
learned Additional Chief Judicial Magistrate, Hilsa
(Nalanda) in connection with Parwalpur P.S. Case No. 94
of 2010 (G.R. No. 1437 of 2010).
Petitioner no. 2 namely, Sona Devi bail
application will be considered on receipt of the case diary.
Call for the legible carbon copy of he case diary
from the Court of learned Additional Chief Judicial
Magistrate, Hilsa, Nalanda in connection with Parwalpur
2
P.S. Case No. 94 of 2010 (G.R. No. 1437 of 2010).
Anand Kr. ( Sheema Ali Khan, J.)