High Court Patna High Court - Orders

Bachiya Devi vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Bachiya Devi vs The State Of Bihar on 14 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.30141 of 2011
                             Bachiya Devi wife of Krishna Kewat
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 14.09.2011 Heard learned counsel for the petitioner, informant and the State.

The petitioner seeks bail in a case instituted for the offence under

Sections 304(B), 201/34 of the Indian Penal Code.

Considering that the petitioner is mother-in-law of the deceased

and an elderly lady, 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 below to the

satisfaction of the Additional Chief Judicial Magistrate, Hilsa, (Nalanda) in

connection Islampur P.S. Case No. 86 of 2011 with subject to the following

conditions:

1. 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 undertake to furnish information

to the court about any change in the address of the petitioner,

2. 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.

3. 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.)

Saif /-