IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.730 of 2009
SHEO NARAYAN MANJHI & ANR
Versus
THE STATE OF BIHAR
-----------
6. 27.8.2010 I.A.No.1505 of 2010
Heard counsel for the appellants and counsel for
the State on this interlocutory application filed on behalf of
appellant no.2, who is the mother-in-law, for grant of bail.
This appellant has been convicted for the offence
under Section 304B/34 of the Indian Penal Code.
Counsel for the appellants submits that the case of
this appellant Dewanti Devi stands on the similar footing as that
of appellant no.1 who has been granted bail by order dated
30.6.2010. The period of custody of this appellant is also the
same. In view of this fact, the prayer for bail of appellant lno.2 is
allowed.
Let her, namely, Dewanti Devi be directed to be
released, during pendency of this appeal, on bail on furnishing a
bond of Rs. 20,000/-( twenty thousand) with two sureties of the
like amount each to the satisfaction of the trial court, i.e., the
Additional Sessions Judge, Fast Track Court-Ist, Saran at Chapra
in Sessions Trial No. 750 of 2005/8 of 2006.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth