High Court Patna High Court - Orders

Bibi Nujhat @ Nujhat vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Bibi Nujhat @ Nujhat vs The State Of Bihar on 18 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.26961 of 2011
                           Bibi Nujhat @ Nujhat, wife of Late Estakir
                                              Versus
                                       The State Of Bihar
                                            -----------

2. 18.08.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302, 34 and 120(B) of the Indian Penal

Code.

Considering that the petitioner is a lady and is in custody

since 15.2.2011, 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 concerned to the satisfaction of Additional Sessions Judge,

F.T.C. -3, Purnea, in connection with Sessions Trial No. 501 of 2011

arising out of Baisi P.S. Case No. 35 of 2011 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 the address of the

petitioner. (ii) That the petitioner will be well represented on each

date and if he fails to do so on two consecutive dates, his bail will be

liable to be cancelled.

( Anjana Prakash, J.)
S.Ali