IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.28029 of 2011
Sudama Yadav son of Late Dhuri Yadav
Versus
The State Of Bihar
-----------
2/ 26.08.2011 Heard learned counsel for the petitioner 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 the father-in-law of the
deceased and there is no specific overt act alleged against him, 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 Chief Judicial Magistrate, Gopalganj, in
connection with Uchakagaon P.S. Case No.55 of 2011, subject to
the conditions (i) 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 bailors will undertake to furnish
information to the court about any change in the address of the
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, and (iii) That the petitioner will be well
represented on each date and if he fails to do so on two consecutive
dates, his bail will be liable to be cancelled.
JA/- (Anjana Prakash,J.)