High Court Patna High Court - Orders

Anita Devi & Anr. vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Anita Devi & Anr. vs The State Of Bihar on 13 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.33015 of 2011
                              1. Anita Devi, wife of Sanjay Lal.
                              2. Sanjay Lal, son of Sarjoo Lal
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 13.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek bail in a case instituted for

the offence under Section 304(B) of the Indian Penal Code.

Considering that the petitioners are the married

sister-in-law and her husband and during investigation it

transpired that it was a case of accidental burn and effort was

being made by the in-laws to save the life of the deceased, let

the petitioners above named, be released on bail on furnishing

bail bond of Rs. 5,000/- (Five thousand) each with two sureties

of the like amount each or any other surety to be fixed by the

court concerned to the satisfaction of Chief Judicial Magistrate,

Buxar, in connection with Buxar (T) P.S. Case No. 186 of

2011, 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 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
2

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.)
S.Ali