IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34038 of 2011
Md. Abbas Ansari @ Md. Abbas @ Abbas Ansari
Versus
The State Of Bihar
-----------
2. 17.10.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 498a, 494 and 304B/34 of the Indian
Penal Code.
Considering that it is not a case u/s.304B I.P.C.,
which would entitle the prosecution to raise a presumption
against the in-laws of the deceased and there is no direct
material against the petitioner, who is the father-in-law of the
deceased, 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
S.D.J.M., Birpur at Supaul in connection with Birpur (Balua
Bazar) P.S. Case No.70 of 2011, 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. The bailor will undertake to furnish
information to the Court about any change in 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
-2-
two given dates and delays the trial in any manner, his bail
will be liable to be cancelled for reasons 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.
Narendra/ ( Anjana Prakash, J. )