High Court Patna High Court - Orders

Babita Kumari vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Babita Kumari vs The State Of Bihar on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.28036 of 2011
                      Babita Kumari wife of Upendra Kumar Prasad
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 26.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 420, 468 and 471 of the Indian Penal Code.

Considering that the petitioner is a lady and is in custody

since 07.07.2011 having no criminal antecedents, 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 below to the satisfaction

of the Additional Chief Judicial Magistrate, Hilsa, Nalanda, in

connection with Parawalpur P.S. Case No.60 of 2010, subject to the

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 and another bailor shall be the mother

of the petitioner. The bailors will undertake to furnish information to

the court about any change in the address of the petitioner, (ii) That

the affidavit shall clearly state that the petitioner is not an accused in

any other case and, if she is, she shall not be released on bail, (iii)

That the bailors shall also state on affidavit that they will inform the

court concerned if the petitioner is implicated in any other case of

similar nature after her release in the present case and thereafter the

court below will be at liberty to initiate the proceeding for

cancellation of bail on the ground of misuse, (iv) That the petitioner
2

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, and (v) 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.

JA/-                                           (Anjana Prakash,J.)