High Court Patna High Court - Orders

Ram Utar Choudhary vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Ram Utar Choudhary vs The State Of Bihar on 15 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30381 of 2011
                       Ram Utar Choudhary son of Late Domi Choudhary
                                    The State Of Bihar
                                          -----------

2. 15.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the offence

under Sections 302/34 of the Indian Penal Code.

Considering that the petitioner is the elder brother-in-law of

the deceased and there is no specific overt-act against him as also

mother of the deceased has said that her husband has pressed the neck,

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 Additional Chief Judicial Magistrate, Jhanjharpur,

Madhubani in connection with Andhratharhi P.S. Case No. 45 of 2011

subject to the following conditions:

A. 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 undertake to furnish

information to the court about any change in the address of the

petitioner,

D. 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.

E. That the petitioner will be well represented on each
2

date and if he fails to do so on two consecutive dates, his bail will be

liable to be cancelled.

(Anjana Prakash, J.)

Saif /-