High Court Patna High Court - Orders

Khusbu Devi @ Khushbhu Devi @ … vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Khusbu Devi @ Khushbhu Devi @ … vs State Of Bihar on 16 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20490 of 2010
       KHUSBU DEVI @ KHUSHBHU DEVI @ KHOOSHBU DEVI, DAUGHTER OF
       SACHI DAS, WIDOW OF LATE RAMA SHANKAR DUBEY
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 16.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Sections 364, 302, 201, 34 and 120B of

the Indian Penal Code.

By an order dated 13.4.2009, the petitioner was

refused bail but with liberty to renew his prayer for bail after

one year. The said period has been completed now.

In view of such, 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 to

the satisfaction of Chief Judicial Magistrate, Kaimur at

Bhabhua, in Bhabhua P.S. Case No. 228 of 2006 subject to

the following 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
2

and delays the trial in any 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 the cancelled.

( Anjana Prakash, J. )
S.Ali