IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39571 of 2010
1. GARHAN RAM, son of late Sagar Ram &
2. Atwaro Devi, wife of Garhan Ram
Petitioners
Versus
STATE OF BIHAR OP
-----------
2/- 26.11.2010 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under Sections 323, 341, 325 and 504/34 of the Indian Penal
Code.
Considering that the petitioners are in the custody since
15.09.2010 and all the sections are bailable in nature, let the
petitioners 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 Chief Judicial Magistrate, Bhojpur at Ara in Ara
Mufasil P.S. Case No. 211 of 2010, subject to the 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 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 (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
cancelled.
( Anjana Prakash, J.)
Ashwini/-
2