IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38508 of 2010
1. ABODH SINGH, S/o Late Shambhu Sharan Singh.
2. Garfu @ Deepu Kumar, S/o Manish Singh.
Versus
THE STATE OF BIHAR
-----------
02. 10.11.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offences under Section 302/34 of the Indian Penal
Code.
Considering that the petitioners are the uncle-in-
law and the brother-in-law of the deceased respectively
and final report was submitted in their regard, 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 surety as
fixed by the Court to the satisfaction of Chief Judicial
Magistrate, Gaya in connection with Chandauti P.S. Case
No. 156 of 2010 subject to the following conditions:- (i)
That one of the bailors will be a close relative of the
petitioners who will give an affidavit giving genealogy as to
how he is related with the petitioners. The bailor will also
undertake to inform the Court if there is 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
2
charge and if they fail to do so on two given dates and
delays the trial in any manner, their bail will be liable to
be cancelled for reasons of misuse. (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 cancelled.
(Anjana Prakash, J.)
Vikash/-