High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar on 21 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 22812 of 2011
                          Manoj Kumar, S/o Devendar Prasad.
                                         Versus
                                  The State of Bihar
                                    ------------------

03. 21.11.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 304B and 201/34 of the

Indian Penal Code.

Considering that there is material in the case

diary to suggest that the deceased had committed suicide

and the petitioner was outside the room where the

deceased was burning, 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 as fixed by the Court to the

satisfaction of Sub-Divisional Judicial Magistrate,

Sherghati, Gaya in connection with Imamganj P.S. Case

No. 44 of 2010 subject to the following 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 bailor will also

undertake to inform the Court if there is any change in

the address of the petitioner. (ii) That the petitioner will

give an undertaking that he will receive the police papers
2

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 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.

(Anjana Prakash, J.)
Vikash/-