IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28406 of 2011
1. Sia Devi @ Seema Devi W/o Kishori Yadav
2. Mantu Kumar Yadav @ Santosh Kumar S/o Kishori Yadav
Versus
The State Of Bihar
-----------
3. 15.10.2011 Heard learned Counsel for the petitioner and the
State.
Petitioner no.2 seeks bail in a case instituted for
the offence under Sections 302 and 379 of the Indian Penal
Code.
Considering that apart from suspicion on account
of earlier litigation between the parties the accused persons
have been implicated, let the petitioner no.2 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 concerned to the
satisfaction of learned Chief Judicial Magistrate, Gaya in
connection with Kotwali P.S. Case No.65 of 2011, 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 petitioner. (ii) That the bailor shall
also state on affidavit that he will inform the court concerned if
the petitioner is implicated in any other case of similar nature
after his release in the present case and thereafter the court
-2-
below will be at liberty to initiate the proceeding for
cancellation of bail on ground of misuse, (iii) 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, (iv) 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. )