IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22277 of 2010
USHA DEVI .
Versus
STATE OF BIHAR .
-----------
3/ 2/7/2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission on behalf of the lady
petitioner under Sections- 302, 448/34 of Indian Penal
Code is of false implication in an omnibus allegation of
assault along with other male members of the family.
Considering that the petitioner be a lady let
the petitioner above named be enlarged on bail upon
furnishing the bail-bonds of Rs.20,000/- (twenty
thousand) along with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate,
Rohtas at Sasaram in Ankorahi Gola P.S. Case
No.38/2010.
KC ( Navin Sinha, J.)