High Court Patna High Court - Orders

Najamun Neha @ Nasmun Nesha & Anr. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Najamun Neha @ Nasmun Nesha & Anr. vs The State Of Bihar on 8 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No. 26878 of 2011
                   1. Najamun Neha @ Nasmun Nesha, W/o Ali Hussain, R/o
                      Vill. Malahi Tola, P.S. Tharaha, Distt. West Champaran.
                   2. Naimul Nessa, W/o Raja Hussain, R/o Vill. Malahi Tola,
                      P.S. Tharaha, Distt. West Champaran.
                                               Versus
                                       1. The State of Bihar
                                           ----------------

02. 08.09.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 304B and 120B of the

Indian Penal Code and Sections 3/4 of D.P. Act.

Considering that the petitioners are ladies and

were not named in the First Information Report, let the

petitioners, above named be released on anticipatory bail

in the event of arrest or surrender before the learned

Court below within a period of four weeks from the date of

receipt of the order on furnishing bail bonds of Rs.

5,000/- (Five Thousand) each with two sureties of the like

amount each or any other surety as fixed by the Court to

the satisfaction of Additional Chief Judicial Magistrate,

Bagaha, West Champaran in connection with Thakaraha

P.S. Case No. 15 of 2011 subject to the conditions as laid

down under Section 438(2) of the Code of Criminal

Procedure as also 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
2

how he is related with the petitioners. The bailor will also

undertake to inform the Court if there is 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

delays the trial in any manner, their bail will be liable to

be cancelled for reasons of misuse. (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.)
Vikash/-