IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37665 of 2010
SMT.SHARDA KUMARI .
Versus
THE STATE OF BIHAR .
-----------
2. 21.01.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Submission of the learned counsel for the petitioner is
that money through cheques also is deposited on her behalf.
Taking this into consideration, 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 Aurangabad(Town) P.S.Case
No. 241 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 which to the satisfaction of learned Chief Judicial
Magistrate, Aurangabad subject to the conditions as laid down under
section 438(2) of the Cr.P.C.
Devendra/ ( Mandhata Singh, J.)