High Court Patna High Court - Orders

Ramjee Rai vs State Of Bihar on 1 October, 2010

Patna High Court – Orders
Ramjee Rai vs State Of Bihar on 1 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.33095 of 2010

        RAMJEE RAI, son of Late Sita Ram Rai                      ..... Petitioner

                                               Versus
        STATE OF BIHAR                                            ....      OP

                                      -----------

2/ 01.10.2010 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the
offence under Sections 304B, 34 of the Indian Penal Code.

Considering that the petitioner is the father-in-law of

the deceased and claims to be separate from the husband of the

deceased , let the petitioner above named, who is in custody since

24.06.2010 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 the Additional Chief Judicial Magistrate, Danapur,

Patna in connection with Maner P.S. Case No.399 of 2009, subject

to the 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 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 manner, his bail will be liable to be

cancelled for reasons of misuse., and (iii) That the petitioner will
-2-

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.

Ashwini/-                                          (Anjana Prakash, J.)