IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23349 of 2011
1. Aarti Devi W/o Birendra Ram
2. Nitu Devi W/o Late Shankar Ram
3. Birendra Ram S/o Late Lalchan Ram.
Versus
The State Of Bihar
-----------
2. 01.08.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under Sections 364, 302, and 120B/34 of the Indian
Penal Code.
Considering that apart from a bad allegation, there is
no cogent material against the petitioners who happened to be
the parents-in-law and wife of the deceased, let the petitioners,
above named, be released on bail on furnishing bail bonds of Rs.
5,000/- (five thousand) each with two sureties of the like amount
each or any other sureties to be fixed by the court below to the
satisfaction of the Chief Judicial Magistrate, Bhagalpur in
connection with Kotwali P.S. Case No. 42 of 2004 subject to the
conditions (i) That one of the bailors will be a close relative of
the petitioners, who will given an affidavit giving genealogy as
to how they are related with the petitioners The bailors will
undertake to furnish information to the court about 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 delay the trial in any manner,
their bail will be liable to be cancelled for reasons of misuse, and
2
(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 canceled.
Md. Ibrarul ( Anjana Prakash, J.)