High Court Patna High Court - Orders

Urmila Devi vs State Of Bihar on 20 January, 2011

Patna High Court – Orders
Urmila Devi vs State Of Bihar on 20 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.40316 of 2010
                                         URMILA DEVI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

3 20.01.2011 Dr. K. N. Mehta appears in person and accepts

this fact that he had issued Annexure-2 to this application on

the relevant date.

In the aforesaid circumstance, provisional bail

granted to Urmila Devi vide order dated 31.12.2010 in

connection with Harnaut (Gokhulpur) P.S. Case 198 of 2010

is hereby confirmed.

Inform the Chief Judicial Magistrate, Nalanda,

Bihar Sharif for needful.

Let the order be communicated to the court

concerned through fax at the cost of the petitioner.

AKV/- ( Hemant Kumar Srivastava,J.)