High Court Patna High Court - Orders

Abbas Ansari vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Abbas Ansari vs The State Of Bihar on 17 October, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.34038 of 2011
                              Md. Abbas Ansari @ Md. Abbas @ Abbas Ansari
                                                  Versus
                                          The State Of Bihar
                                                -----------

2. 17.10.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 498a, 494 and 304B/34 of the Indian

Penal Code.

Considering that it is not a case u/s.304B I.P.C.,

which would entitle the prosecution to raise a presumption

against the in-laws of the deceased and there is no direct

material against the petitioner, who is the father-in-law of the

deceased, 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 to be

fixed by the court concerned to the satisfaction of learned

S.D.J.M., Birpur at Supaul in connection with Birpur (Balua

Bazar) P.S. Case No.70 of 2011, subject to the conditions (i)

That one of the bailor 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 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
-2-

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 if he fails

to do so on two consecutive dates, his bail will be liable to be

cancelled.

Narendra/                       ( Anjana Prakash, J. )