High Court Patna High Court - Orders

Hanumant Kumar @ Bablu vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Hanumant Kumar @ Bablu vs The State Of Bihar on 21 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 25193 of 2011
                   Hanumant Kumar @ Bablu, S/o Ram Sevak Paswan.
                                         Versus
                                   The State of Bihar
                                    ------------------

03. 21.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Section 304B/34 of the Indian Penal

Code.

It has been submitted that the place of

occurrence reveals that in fact the deceased had

committed suicide since marks of violence were found on

the door as also the bolt was broken suggesting the room

was locked from inside.

Considering the same, 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 as fixed by the Court to

the satisfaction of Chief Judicial Magistrate, Darbhanga at

Laherisarai in connection with Keoti P.S. Case No. 05 of

2011 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 bailor will also undertake to

inform the Court if there is any change in the address of

the petitioner. (ii) That the petitioner will give an
2

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. (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.)
Vikash/-