IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9608 of 2011
Urmila Devi & Ors.
Versus
The State Of Bihar
-----------
For the petitioner : Mr. Shiwesh Mishra, Adv.
For the State : Mr. Damodar Prasad Tiwary, APP
******
04. 12.07.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State
who is armed with carbon copy of the case diary.
Petitioners are named accused in connection
with Gopalganj (Jadopur) P.S. Case No. 37 of 2001
pending the court of Chief Judicial Magistrate,
Gopalganj.
In this ten years old case instituted on the
basis of complaint case no. 1590/2000. The four
female petitioners are also named accused but except
being family members of other male accused out of
whom one Suraj Mahto carries specific allegation of
taking away deceased son of the complainant
informant, there is nothing against these female
petitioners and also other surviving male members of
the family i.e. named co-accused are on bail.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
within a period of four weeks, till submission of charge
sheet, let the petitioners, namely, Urmila Devi, Kanti
2
Devi @ Kunti Devi, Manju Devi, Bimla Devi, be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) each with two sureties of
the like amount each to the satisfaction of court
below, subject to condition under section 438(2) of the
Code of Criminal Procedure, and additional condition
to attend the court regularly at least for two years or
till disposal of the case, whichever is earlier and in the
event of failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)