High Court Patna High Court - Orders

Sumiya Devi vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Sumiya Devi vs State Of Bihar on 16 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.25516 of 2010
                                      SUMIYA DEVI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 16.08.2010 Heard learned counsel for the petitioner

and learned counsel for the State.

Petitioner along with her husband is alleged

for taking Rs.1000/- and taking steps to get provided

Indra Awas in favour of the informant.

Accordingly, the prayer for anticipatory bail

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 P.S.

Case No. 126 of 1999 (G.R. No. 255/99), above

named, petitioner shall be released on anticipatory

bail on furnishing bail bonds of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each

to the satisfaction of S.D.J.M., Lakhisarai, subject

to the conditions as laid down under Section 438 (2)

Cr. P.C.

Anand Kr.                                         ( Mandhata Singh, J.)