IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7442 of 2011
SUNAINA DEVI
Versus
THE STATE OF BIHAR
-----------
2. 30.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the mother-in-
law is apprehending her arrest in a case
registered under Sections 304(B),302, 120B,
201/34 of the Indian Penal Code.
Though there is general accusation
against the entire family members including
the petitioner for the sake of torture but
it appears that husband’s bail application
has been disposed of with direction to the
learned court below to release the husband
on verification of the compromise petition.
It is submitted that the husband
has been released on verification of
compromise petition.
Considering the aforesaid fact, 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 Govindganj P.S. Case No. 131
of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
2
of the like amount each to the satisfaction
of the learned C.J.M. Motihari, subject to
the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)