IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30141 of 2011
Bachiya Devi wife of Krishna Kewat
Versus
The State Of Bihar
-----------
2. 14.09.2011 Heard learned counsel for the petitioner, informant and the State.
The petitioner seeks bail in a case instituted for the offence under
Sections 304(B), 201/34 of the Indian Penal Code.
Considering that the petitioner is mother-in-law of the deceased
and an elderly lady, 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 Islampur P.S. Case No. 86 of 2011 with subject to the following
conditions:
1. 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 undertake to furnish information
to the court about any change in the address of the petitioner,
2. 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.
3. 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.)
Saif /-