High Court Patna High Court - Orders

Talamoi Marandi &Amp; Anr. vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Talamoi Marandi &Amp; Anr. vs The State Of Bihar on 25 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.8744 of 2011
             1. TALAMOI MARANDI W/O LATE SADHU HANSDA
             2. MADHU MURMU S/O LATE MANGAL MURMU
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

2. 25.03.2011 Heard learned counsel for the petitioners and

the state.

The petitioners seek bail in a case instituted

for the offence under Sections 498 and 306/34 of the

Indian Penal Code.

Considering that subsequently charge sheet

was submitted under Section 306 I.P.C., let the

petitioners above named, be released on bail on

furnishing bail bond of Rs. 5,000/-(Five thousand) each

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,

Katihar in connection with Mansahi P.S. Case No.

70/10, subject to the conditions, (i) That one of the

bailors will be a close relative of the petitioners who will

give an affidavit giving genealogy as to how he is related

with the petitioners. The bailor will undertake to

furnish information to the Court about any change in

address of the petitioners. (ii) That the petitioners will
2

give an undertaking that they will receive the police

papers on the given date and be present on date fixed

for charge and if they fails to do so on two given dates

and delays the trial in any manner, their bail will be

liable to be cancelled for reasons of misuse, (iii) That

the petitioners will be well represented on each date if

they fails to do so on two consecutive dates, their bail

will be liable to be cancelled.

Fahad.                                     ( Anjana Prakash, J.)