High Court Patna High Court - Orders

Gulabi Devi vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Gulabi Devi vs State Of Bihar on 10 August, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.26638 of 2010
                 GULABI DEVI, W/o Amika Prasad.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 10.08.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 304B and 120B/34 of

the Indian Penal Code.

Considering that the petitioner is the mother-

in-law of the deceased and there is no specific overt

act as also that no definite opinion with regard to

cause of death was given by the Doctor, 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, East

Champaran, Motihari in connection with Muffasil P.S.

Case No. 68 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 undertake to inform

the Court if there is any change in the address of the
2

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. (iii) That the

petitioner will be well represented on each date and if

he fails to do so on two consecutive dates, his bail will

be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-