High Court Patna High Court - Orders

Sita Devi vs State Of Bihar on 8 September, 2010

Patna High Court – Orders
Sita Devi vs State Of Bihar on 8 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20634 of 2010
                                    SITA DEVI
                                      Versus
                                  STATE OF BIHAR
                                      ------

3/ 08.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is named in the F.I.R., a female member of the

family. One of the offences under Section 436 of the I.P.C. is non-

bailable but without any specification if petitioner has any hand in

setting the hut on fire.

Considering the facts and circumstances of the case, the

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Lakhisarai (Kabaiya) P.S. Case No. 28 of 2010 and

G.R. Case No. 57 of 2010 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 C.J.M.,

Lakhisarai subject to the conditions as laid down under Section

438(2) of Cr. P.C.

shail                                           (Mandhata Singh, J.)