IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30057 of 2011
1. Sujeet Kumar Singh, S/o Chandrashekhar Singh.
2. Ranjeet Singh @ Nankhu Singh, S/o Chandrashekhar
Singh.
3. Anita Devi, W/o Mukesh Singh.
Versus
The State of Bihar
-----------------
02. 12.10.2011 Learned counsel for the petitioner is permitted to
withdraw the application with regard to petitioners No. 1
and 2 without prejudice to their case.
Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 341, 323, 324, 326, 307,
379 and 504/34 of the Indian Penal Code.
Considering that the petitioner No. 3 is a lady, let
the petitioner No. 3, above named be released on
anticipatory bail in the event of arrest or surrender before
the learned Court below within a period of four weeks
from the date of receipt of the order 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 Chief Judicial Magistrate,
Samastipur in connection with Patori P.S. Case No. 138 of
2010 subject to the conditions as laid down under Section
438(2) of the Code of Criminal Procedure as also subject
to the following conditions:- (i) That one of the bailors will
2
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 affidavit shall clearly state that the
petitioner is not an accused in any other case and if she is
she shall not be released on bail. (iii) That the bailor shall
also state on affidavit that he will inform the court
concerned if the petitioner is implicated in any other case
of similar nature after her release in the present case and
thereafter the court below will be at liberty to initiate the
proceeding for cancellation of bail on the ground of
misuse. (iv) That the petitioner will give an undertaking
that she will receive the police papers on the given date
and be present on date fixed for charge and if she fails to
do so on two given dates and delays the trial in any
manner, her bail will be liable to be cancelled for reasons
of misuse. (v) That the petitioner will be well represented
on each date and if she fails to do so on two consecutive
dates, her bail will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-