High Court Patna High Court - Orders

Sunita Devi vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Sunita Devi vs State Of Bihar on 9 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.23681 of 2008
                                SUNITA DEVI
                                   Versus
                             STATE OF BIHAR
                                  -----------

2. 9.7.2008 Petitioner apprehends her arrest in Nathnagar P.S.case

No.64 of 2008 registered under Section 341, 323, 504, 506 and

336/34 of the Indian Penal Code and prays for grant of

anticipatory bail.

Mr.Mandal, appearing on behalf of the petitioner

submits that other accused persons have been granted

anticipatory bail. He also points out that the petitioner is a young

lady, aged about 19 years.

Mr.Haque, Additional Public Prosecutor, appears on

behalf of the State.

Having heard learned Counsel for the party and taking

into consideration the facts and circumstances of the case, I

allow this application and direct that the petitioner, abovenamed,

in the event of her arrest/surrender within four weeks be

released on bail on furnishing personal bond of Rs.10,000/-(ten

thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Bhagalpur in

Nathnagar P.S.case no.64 of 2008, subject to the conditions as

laid down under Section 438(2) of the Code of Criminal

Procedure.

Narendra/ (Chandramauli Kr.Prasad,J.)