High Court Patna High Court - Orders

Shobha Devi vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Shobha Devi vs State Of Bihar on 11 October, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27691 of 2010

SHOBHA DEVI, Wife of Lallan Rai, R/O Mathurapur (Nurjamapur), P.S. Ballia, District
Begusarai.

..Petitioner

Versus

THE STATE OF BIHAR
…….Opposite Party

02/- 11-10-2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this

case of kidnapping of minor sister of the informant,

where in main grievance appears against co-accused

Jitendra Mahto, who as appears from order of learned

Sessions Judge has already been acquitted in Sessions

Trial No. 245 of 2010.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks of receipt of the copy of this

order, petitioner, namely, Shobha Devi, is directed to be

released on bail on furnishing bail bond of Rs. 10,000/-

(ten thousand only) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Begusarai in connection with Begusarai Town P.S. Case
-2-

No. 374 of 2009, subject to condition laid down under

Section 438 (2) of the Criminal Procedure Code with

additional condition to remain physically present before

the court below till disposal of the case, in case of failure

on two consecutive dates, the liberty shall be deemed to

be cancelled.

Praveen                                   (Akhilesh Chandra, J.)