High Court Patna High Court - Orders

Sangita Purbey @ Sangita Devi vs State Of Bihar on 15 March, 2011

Patna High Court – Orders
Sangita Purbey @ Sangita Devi vs State Of Bihar on 15 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.39234 of 2010
                           SANGITA PURBEY @ SANGITA DEVI
                                           Versus
                                    STATE OF BIHAR
                                            -----

02. 15.03.2011 Heard learned counsel for the petitioner and the state.

Similarly situated co-accused persons have been allowed

bail vide Cr. Misc. No.3424 of 2011 and Cr. Misc. No.32547 of

2010 by different bench of this court, taking that into consideration

petitioner is also allowed the same privilege.

Accordingly, in the event of arrest or surrender within a

period of one month from the date of receipt/production of a copy of

this order, the 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 the Chief Judicial

Magistrate, Khagaria in connection with Complaint Case No.1131C

of 2008, subject to the conditions as laid down under section 438(2)

of the Criminal Procedure Code.

Vikash                                            (Mandhata Singh, J.)