High Court Patna High Court - Orders

Sunita Devi vs The State Of Bihar on 3 July, 2008

Patna High Court – Orders
Sunita Devi vs The State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.7020 of 2008
                                      SUNITA DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

5 3.7.2008. Heard counsel for the petitioner and the State.

The petitioner is named as accused for offence under

Sections 366(A) of the Indian Penal Code and 4/5/6 of Child Marriage

Act.

Counsel for the petitioner submits that similarly situated

accused Chandra Kala Devi has been granted anticipatory bail in

Cr.Misc.No.17517 of 2008 by order dated 9.5.2008.

Considering the aforesaid fact prayer for anticipatory bail is

allowed. The petitioner namely Sunita Devi is directed to surrender

before the C.J.M. Bhabhua within four weeks from today and on her

so surrendering she shall be enlarged on bail on her furnishing bail

bond of Rs.10,000/- (Ten thousand) with two sureties of the like

amount each to the satisfaction of C.J.M.Bhabhua in connection with

Bhabhua P.S.Case no.245 of 2007 subject to the condition as laid

down under Section 438(2) Cr.P.C.

(Mridula Mishra, J)
Sss/-