High Court Patna High Court - Orders

Babita Devi @ Saraswati Devi vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Babita Devi @ Saraswati Devi vs State Of Bihar on 17 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.20790 of 2010
        BABITA DEVI @ SARASWATI DEVI, S/o Late Mani Singh.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 17.06.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Section 302/34 of the Indian

Penal Code.

Considering that the petitioner is a lady and

there is only suspicion cast against her for being a

conspirator for the murder of her husband, 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 to the

satisfaction of Chief Judicial Magistrate, Begusarai in

connection with Samho P.S. Case No. 44 of 2007

subject to the following 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 also

undertake to inform the Court if there is any change

in the address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner is not accused in
2

any other case and if she is she shall not be released

on bail. (iii) That the petitioner will give an

undertaking that she will receive the police papers on

the given date and be present on date fixed for charge

and if she fails to do so on two given dates and delays

the trial in any manner, her bail will be liable to be

cancelled for reasons of misuse. (iv) That the

petitioner will be well represented on each date and if

she fails to do so on two consecutive dates, her bail

will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-