IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.24503 of 2011
Mahesh Singh @ Mahesh Mahto son of Late Yogendra Singh
Versus
The State Of Bihar
-----------
2/ 02.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under sections 304-B of the Indian Penal Code.
Considering that charge sheet was submitted under
section 306 Indian Penal Code since there was material during
investigation that the deceased had committed suicide, 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 below to the
satisfaction of the Chief Judicial Magistrate, Vaishali at Hajipur, in
connection with Mahua P.S. Case No.390 of 2010, subject to the
conditions (i) That one of the bailors 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 bailors will undertake to furnish
information to the court about any change in the 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, and (iii) That the petitioner will be well
represented on each date and if he fails to do so on two consecutive
dates, his bail will be liable to be cancelled.
JA/- (Anjana Prakash,J.)