IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18467 of 2010
1. CHUNNU MISTRI, S/o Chhotelal Mistri.
2. Md. Bhuttu, S/o Late Abu Bakkar.
3. Baraku Marandi, S/o Sadhu Marandi.
Versus
THE STATE OF BIHAR
-----------
03. 28.06.2010 Heard learned counsel for the petitioners and
the State.
The petitioners seek bail in a case instituted
for the offences under Sections 302 and 201/34 of
the Indian Penal Code.
Considering that the entire case is based
merely on suspicion on account of the fact that the
petitioners had some dispute with the deceased but
there is no eye-witness to the occurrence, 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 to the
satisfaction of Chief Judicial Magistrate, Katihar in
connection with Kadwa P.S. Case No. 01 of 2010
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 bailor will also
undertake to inform the Court if there is any change
2
in the address of the petitioners. (ii) That the affidavit
shall clearly state that the petitioners are not accused
in any other case and if they are they shall not be
released on bail. (iii) 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 delays
the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse.
(Anjana Prakash, J.)
Vikash/-