IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6920 of 2011
SUNITA DEVI
Versus
THE STATE OF BIHAR
-----------
2. 01.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending her
arrest in a case registered under Sections
147, 149, 341, 342, 436 and 506 of the
Indian Penal Code.
From the F.I.R., it does not appear
that what damage was done due to fire. It is
also not specifically alleged that who lit
the fire in the house of the informant.
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 Sirdala (Meskaur) P.S. Case
No. 94/2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned Judicial Magistrate 1st
Class, Nawada, subject to the conditions as
laid down under Section 438(2) of the Code
2
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)