High Court Patna High Court - Orders

Shahjahan Khatoon vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Shahjahan Khatoon vs State Of Bihar on 11 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.12969 of 2010
                                     SHAHJAHAN KHATOON .
                W/o Mister Mian resident of Village Boha Tola Sitamarhi Dist. Sitamarhi
                                         Versus
                                          STATE OF BIHAR .
                                          ---------

02/ 11.08.2010 Heard learned counsel for the petitioners and the State.

Contention of learned senior counsel for the petitioner is

that two other accused persons have been enlarged on bail by this

court. Orders thereof are annexures 5 and 6. Petitioner has remained in

custody since 17.05.2009. He further submits that petitioner will

cooperate in the trial if she is enlarged on bail.

Keeping the period the petitioner has spent in custody,

coupled with the fact that other accused persons have been enlarged

on bail, let the petitioner be enlarged on bail in connection with

Sitamarhi P.S. Case no. 311 of 2009 on furnishing bail bond of Rs

25,000-/ with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Sitamarhi. One of the sureties will be

executed by a close relative of the petitioner on due identification and

the other by an elected representative of the area.

It is categorically recorded that the petitioner will appear in

the trial court herself or through her counsel on each and every date

and shall not indulge in similar kind of crime. The trial court will have

freedom to cancel the privilege of bail if the petitioner breaches either

of two conditions.

      shahid                                                     (Ajay Kumar Tripathi,J))