IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22491 of 2011
Sabita Devi, wife of Ganesh Kamti
Versus
The State Of Bihar
-----------
2 05.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 498-A/34 of the Indian
Penal Code.
Considering that the petitioner is the sister-in-law of
the Informant and a lady, let the petitioner in the event of
surrender, named above, within four weeks from the date of
receipt of this order, in connection with Harlakhi P.S. Case No.
84 of 2010, shall be released on anticipatory bail on furnishing
bail bond of Rs. 5,000/- (Five thousand) with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Madhubani, subject to conditions as laid down under Section
438(2) Cr. P.C., and (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 bailor
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
2
manner, his bail will be liable to be cancelled for reasons of
misuse. (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.
( Anjana Prakash, J.)
S.Ali