High Court Patna High Court - Orders

Bibha Devi @ Vibha Devi & Ors. vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Bibha Devi @ Vibha Devi & Ors. vs The State Of Bihar on 18 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.31079 of 2011
                  1. Bibha Devi @ Vibha Devi, wife of Suraj Kumar
                  2. Suraj Kumar, son of late Ram Swarup Prasad
                  3. Uja Devi, wife of Late Ram Swarup Prasad.

                                                   Versus
                                          The State Of Bihar
                                       ----------------------------------

2. 18.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners seek anticipatory bail in a case

instituted for the offence under Sections 306/34 of the Indian

Penal Code.

It has been submitted that from the facts of the

First Information Report, no offence whatsoever is made out

against the petitioners.

In view of such, let the petitioners in the event of

surrender, named above, within four weeks from the date of

receipt of this order, in connection with Laheri P.S. Case No.

82 of 2011, shall be released on anticipatory bail on

furnishing bail bond of Rs. 5,000/- (Five thousand) each with

two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Nalanda, subject to the conditions

as laid down under Section 438(2) Cr. P.C. and (i) That one

of the bailors will be a close relative of the petitioners, who

will give an affidavit giving genealogy as to how he is related

with the petitioners. The bailors will undertake to furnish

information to the court about any change in the address of

the petitioners. (ii) That the affidavit shall clearly state that the
2

petitioners are not accused in any other case and, if they are,

they shall not be released on bail. (iii) That the bailors shall

also state on affidavit that they will inform the court

concerned if the petitioners are implicated in any other case

of similar nature after their 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 petitioners will give an undertaking that they will

receive the police papers on the given date and be present

on date fixed for charge and if they fail to do so on two given

dates and delay the trial in any manner, their bail will be liable

to be cancelled for reasons of misuse. (v) That the petitioners

will be well represented on each date and if they fail to do so

on two consecutive dates, their bail will be liable to be

cancelled.

( Anjana Prakash, J.)
S.Ali