IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6636 of 2011
SUMRI DEVI
Versus
THE STATE OF BIHAR
-----------
2. 08.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the lady is
apprehending her arrest in a case
registered under Sections 468,469,
471,420 and 34 of the Indian Penal Code.
It is alleged that on land
ownership certificate, the signature of
the revenue officials were found forged.
It is submitted that the other
accused Sita Devi has been granted
anticipatory bail by this court vide Cr.
Misc. No. 37610 of 2010.
Considering the aforesaid facts,
let the petitioner, above named, be
released on bail in the event of arrest
or surrender before the learned court
below within a period of twelve weeks
from today in connection with Garhpura
P.S. Case No.51 of 2009 on furnishing
bail bond of Rs. 10,000/-(Ten Thousand)
2
with two sureties of the like amount each
to the satisfaction of the learned C.J.M.
Begusarai, subject to the conditions as
laid down under Section 438(2) of the
Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)