IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26961 of 2011
Bibi Nujhat @ Nujhat, wife of Late Estakir
Versus
The State Of Bihar
-----------
2. 18.08.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 34 and 120(B) of the Indian Penal
Code.
Considering that the petitioner is a lady and is in custody
since 15.2.2011, 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 concerned to the satisfaction of Additional Sessions Judge,
F.T.C. -3, Purnea, in connection with Sessions Trial No. 501 of 2011
arising out of Baisi P.S. Case No. 35 of 2011 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 undertake to furnish
information to the court about any change in the address of the
petitioner. (ii) 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.)
S.Ali