IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30548 of 2011
1. Suresh Patel, S/o Late Tuni Patel.
2. Ram Kumar Patel, S/o Suresh Patel.
3. Sesh Kumar, S/o Suresh Patel.
Versus
The State of Bihar
-----------------
02. 13.10.2011 Learned counsel for the petitioner is permitted to
withdraw the application with regard to husband
petitioner No. 2, Ram Kumar Patel.
Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 304B and 201/34 of the
Indian Penal Code.
Considering that the petitioner No. 1 is the
father-in-law and petitioner No. 3 the married brother-in-
law of the deceased and there is no specific overt act
alleged against them, let the petitioners No. 1 and 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, East Champaran, Motihari in
connection with Sangrampur P.S. Case No. 158 of 2010
2
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
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 also undertake to inform the
Court if there is any change in the address of the
petitioners. (ii) That the petitioners will 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 fail 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 and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-