IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22972 of 2010
BALESHWAR RAI @ BALESHWAR YADAV SON OF LATE GUDARI
RAY
Versus
STATE OF BIHAR
-----------
2. 9.7.2010 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 304B and 201/34 of the Indian Penal
Code.
It has been submitted that when the daughter-in-law
and the grand son fell in the well and died due to drowning, the
petitioner then instituted a U.D.case No.4 of 2009. However,
subsequently the petitioner was charged with having killed the
daughter and grand son of the informant for ends of dowry.
Considering the aforesaid, let the petitioner above
named, who is in custody since 22.4.2010, be released on bail on
furnishing bail bond of Rs.5,000/- (Five thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Saran at Chapra in Manjhi P.S.case No.137 of 2009,
subject to the 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 and (ii) that the petitioner will give an undertaking
that he will receive the police papers on the given date and be
-2-
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.
( Anjana Prakash, J. )
Narendra/