IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20790 of 2010
BABITA DEVI @ SARASWATI DEVI, S/o Late Mani Singh.
Versus
THE STATE OF BIHAR
-----------
02. 17.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 302/34 of the Indian
Penal Code.
Considering that the petitioner is a lady and
there is only suspicion cast against her for being a
conspirator for the murder of her husband, 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 to the
satisfaction of Chief Judicial Magistrate, Begusarai in
connection with Samho P.S. Case No. 44 of 2007
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
undertake to inform the Court if there is any change
in the address of the petitioner. (ii) That the affidavit
shall clearly state that the petitioner is not accused in
2
any other case and if she is she shall not be released
on bail. (iii) That the petitioner will give an
undertaking that she will receive the police papers on
the given date and be present on date fixed for charge
and if she fails to do so on two given dates and delays
the trial in any manner, her bail will be liable to be
cancelled for reasons of misuse. (iv) That the
petitioner will be well represented on each date and if
she fails to do so on two consecutive dates, her bail
will be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-