High Court Patna High Court - Orders

Aarti Devi & Ors. vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Aarti Devi & Ors. vs The State Of Bihar on 1 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.23349 of 2011
              1. Aarti Devi W/o Birendra Ram
              2. Nitu Devi W/o Late Shankar Ram
              3. Birendra Ram S/o Late Lalchan Ram.
                                                 Versus
                                          The State Of Bihar
                                               -----------

2. 01.08.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under Sections 364, 302, and 120B/34 of the Indian

Penal Code.

Considering that apart from a bad allegation, there is

no cogent material against the petitioners who happened to be

the parents-in-law and wife of the deceased, let the petitioners,

above named, be released on bail on furnishing bail bonds of Rs.

5,000/- (five thousand) each with two sureties of the like amount

each or any other sureties to be fixed by the court below to the

satisfaction of the Chief Judicial Magistrate, Bhagalpur in

connection with Kotwali P.S. Case No. 42 of 2004 subject to the

conditions (i) That one of the bailors will be a close relative of

the petitioners, who will given an affidavit giving genealogy as

to how they are 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 to be cancelled for reasons of misuse, and
2

(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 canceled.

Md. Ibrarul                                      ( Anjana Prakash, J.)