High Court Patna High Court - Orders

Baleshwar Rai @ Baleshwar Yadav vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Baleshwar Rai @ Baleshwar Yadav vs State Of Bihar on 9 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.22972 of 2010
                BALESHWAR RAI @ BALESHWAR YADAV SON OF LATE GUDARI
                                   RAY
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 9.7.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 304B and 201/34 of the Indian Penal

Code.

It has been submitted that when the daughter-in-law

and the grand son fell in the well and died due to drowning, the

petitioner then instituted a U.D.case No.4 of 2009. However,

subsequently the petitioner was charged with having killed the

daughter and grand son of the informant for ends of dowry.

Considering the aforesaid, let the petitioner above

named, who is in custody since 22.4.2010, 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, Saran at Chapra in Manjhi P.S.case No.137 of 2009,

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. The bailor will undertake

to furnish information to the court about any change in the address

of the petitioner and (ii) that the petitioner will give an undertaking

that he will receive the police papers on the given date and be
-2-

present on date fixed for charge and if he fails to do so on two

given dates and delays the trial in any manner, his bail will be

liable to be cancelled for reasons of misuse.

( Anjana Prakash, J. )

Narendra/