IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24661 of 2010
RAVI CHOUDHARY S/O SUBALAK CHOUDHARY
Versus
STATE OF BIHAR
-----------
3. 27.08.2010 Heard learned Counsel for the petitioner
and the State.
The petitioner seeks bail in a case instituted
for the offence under Sections 498 A, 304 B, 201,
120-B/34 of the Indian Penal Code.
It has been submitted that even though in
the First Information report there is an allegation of
having been done to death on account of non
fulfillment of demands of dowry but annexure no. 2
reveals that the deceased had been taken to the clinic
of doctor Shashi Bhushan Prasad where she gave a
statement that she have been accidentally burnt and
even father-in-law had attempted to save her.
In view of such, 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 learned
Chief Judicial Magistrate, Begusarai in connection
2
with Samho P.S. Case No. 01/2009, subject to the
conditions, (i) That one of the bailor will be a close
relative of the petitioner who will give an affidavit
giving genealogy as to how he is related with the
petitioner, (ii) 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 his release in the present case and
thereafter the court below will be at liberty to initiate
the proceeding for cancellation of bail on ground of
misuse, (iii) That the petitioner will be well
represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be
cancelled.
Fahad. ( Anjana Prakash, J. )