High Court Patna High Court - Orders

Bhikhari Raut vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Bhikhari Raut vs State Of Bihar on 25 June, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.15891 of 2010
                      BHIKHARI RAUT, SON OF LATE GANAUR RAUT
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 25.06.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 498(A), 304(B) and 34 of the Indian

Penal Code.

Even though in the First Information Report the

allegation is that the daughter of the Informant was done to

death by her in-laws but during investigation some witnesses

stated that in fact, the deceased had accidentally burnt and

efforts were taken to douse the fire by co-villagers and the

petitioner was not present in the village on the said date.

In view of such, 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 Sub Divisional Judicial Magistrate, Sikrahna at

Motihari, East Champaran, in Pakaridayal P.S. Case No. 28 of

2009 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 undertake to furnish information to the

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

petitioner will give an undertaking that he will receive the police
2

papers on the given date and be 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.)
S.Ali