IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29372 of 2010
SUSHEEL CHOUDHARY SON OF SRI KAMESHWAR
CHOUDHARY
Versus
STATE OF BIHAR
-----------
3. 11.10.2010 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence u/ss.498A, 304B and 201/34 of the Indian Penal
Code.
It has been submitted that the occurrence took
place on 4.2.2010, but the complaint, which was sent for
investigation u/s.156(3) Cr.P.C., was filed on 9.2.2010.
During investigation a different picture altogether emerged
and, therefore, charge sheet was submitted u/s.306 I.P.C.
Considering the same, let the petitioner above
named, who is in custody since 7.7.2010, 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 concerned to the satisfaction of Addl.
Chief Judicial Magistrate, Hilsa (Nalanda) in Khudaganj
P.S.case No.28 of 2010, subject to the conditions (i) That
one of the bailor 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 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 if he fails
to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )