High Court Patna High Court - Orders

Sunaina Devi vs The State Of Bihar on 1 September, 2010

Patna High Court – Orders
Sunaina Devi vs The State Of Bihar on 1 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.30860 of 2010
                              SUNAINA DEVI
                                    Versus
                           THE STATE OF BIHAR
                                   -----------

2 1.9.2010 Issue notice to Gopal Sharma, Son of Jeevan Sharma,

Village Amarpur, PS Banka, District Banka as to why his bail

bond should not be cancelled in view of the fact that he had

surrendered and taken bail in pursuance of the order of this Court

dated 13.2.2009 but had not taken steps to file bail bond on behalf

of his wife. This Court had granted indulgence and extended the

date of surrender of the wife Sunaina Devi petitioner before this

Court. Still the husband sat over the order of this Court and now

the lady who is the mother of six children is suffering because she

has not obeyed the order of this Court dated 13.2.2009 and order

dated 24.6.2009.

Gopal Sharma (husband of petitioner) is directed to

appear through his counsel in this Court as early as possible or else

his wife is in danger of being taken into custody.

List this case on filing of Vakalatnama on behalf of

Gopal Sharma.

     Sanjay                                               ( Sheema Ali Khan, J.)