IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21591 of 2010
ROWANI SAHANI @ NATHU SAHANI, S/o Chandeswar Sahani.
Versus
THE STATE OF BIHAR
-----------
02. 01.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 304B and 201/34 of
the Indian Penal Code.
It has been submitted that the petitioner is a
co-villager of the husband of the deceased and the
only allegation against him is that he participated in
the funeral rites.
In view of such, let the petitioner, above
named who is in custody since 13.04.2010 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, East Champaran at Motihari in
connection with Sugauli P.S. Case No. 99 of 2010
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 also
2
undertake to inform the Court if there is any change
in the address of the petitioner. (ii) That the petitioner
will give an undertaking that he will receive the police
papers on the given date and be 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.)
Vikash/-