IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32433 of 2011
1. Ram Chandra Jha, son of Late Ram Kripal Jha.
2. Braj Kishore Jha, son of Sri Ram Chandra Jha
Versus
The State Of Bihar
----------------------------------
2. 29.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Section 304(B) of the Indian Penal Code.
Considering that initially a U.D. case was instituted for
the death of the daughter-in-law and a suicide note recovered as
also that there is no specific overt act alleged against the
petitioners, let the petitioners above named, be released on bail on
furnishing bail bond of Rs. 5,000/- (Five thousand) each with two
sureties of the like amount each or any other surety to be fixed by
the court concerned to the satisfaction of Additional Chief Judicial
Magistrate, Patna City, Patna, in connection with Agam Kuan P.S.
Case No. 165 of 2009, subject to the following conditions: (i) That
one of the bailors will be a close relative of the petitioners, who will
give an affidavit giving genealogy as to how he is related with the
petitioners. The bailors will undertake to furnish information to
the court about any change in the address of the petitioners.
(ii) That the petitioners will give an undertaking that they will
receive the police papers on the given date and be present
on date fixed for charge and if they fail to do so on two
given dates and delay the trial in any manner, their bail will be liable
2
to be cancelled for reasons of misuse. (iii) That the petitioners will
be well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
( Anjana Prakash, J.)
S.Ali