IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41720 of 2010
VANDANA DEVI
Versus
STATE OF BIHAR
------
2/ 30.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is said second wife of complainant’s husband.
Relation if can be accepted for anticipatory bail is doubted.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Khagaria (Muffasil) P.S. Case No. 161 of 2010
G.R. No. 688 of 2010 above named petitioner shall be released on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of C.J.M.,
Khagaria subject to the conditions as laid down under Section
438(2) of Cr. P.C.
shail (Mandhata Singh, J.)