IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30554 of 2011
Sheo Sah S/o Late Jagdeo Sah
Versus
The State Of Bihar
-----------
2. 16.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302 and 201/34 of the Indian Penal
Code.
Considering that the petitioner is the father-in-law
of the deceased and there is no direct material against him,
let the petitioner above named, be released on bail on
furnishing bail bond of Rs. 5,000/-(Five thousand) with two
sureties of the like amount each or any other surety to be
fixed by the court concerned to the satisfaction of learned
Chief Judicial Magistrate, Motihari in connection with Sugauli
P.S. Case No.134 of 2011, subject to the conditions (i) That
one of the bailor will be a close relative of the petitioner who
will give an affidavit giving genealogy as to how he is related
with the petitioner. The bailor will undertake to furnish
information to the Court about any change in address of the
petitioner, (ii) That the petitioner will give an undertaking that
he will receive the police papers on the given date and be
present on date fixed for charge and if he fails to do so on two
given dates and delays the trial in any manner, his bail will be
liable to be cancelled for reasons of misuse, (iii) That the
-2-
petitioner will be well represented on each date if he fails to
do so on two consecutive dates, his bail will be liable to be
cancelled.
Narendra/ ( Anjana Prakash, J. )