IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23009 of 2010
BISHNU PASWAN SON OF NANDJEE PASWAN @ NANDJEE
RAM
Versus
THE 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 even though the allegation
against the petitioner is that he had killed his wife for ends of
dowry, but during investigation some witnesses stated that in fact
the deceased had consumed poison after quarrel with the
petitioner and she died on way to the Hospital.
In view of such, let the petitioner above named, who
is in custody since 8.10.2009, 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,
Bhojpur at Ara in Piro P.S.case No.48 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/