IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26960 of 2010
SARSWATI DEVI
Versus
STATE OF BIHAR
-----------
2 17.09.2010. Heard learned counsel for the parties.
Petitioner, mother-in-law of deceased, has been made
accused in a case lodged for offence under section 304 B of the
I.P.C.
The petitioner submits that husband of deceased is in
custody and allegation against her is general. Petitioner is in
custody since 24.5.2010.
If it is so, let the petitioner as above be released on bail
on furnishing bail bond of Rs.5000/- (five thousand) with two
sureties of the like amount each to the satisfaction of the Additional
Chief Judicial Magistrate, Hilsa Nalanda in Chandi Police Station
Case No. 50 of 2010.
Shashi. ( Samarendra Pratap Singh, J.)