IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.25374 of 2011
1. Bishram Choudhary son of late Bricha Choudhary
2. Smt. Shankuntala Devi W/o Sri Bishram Choudhary &
3. Sanjay Choudhary s/o Sri Bishram Choudhary ...Petitioners
Versus
The State Of Bihar ...OP
-----------
2/ 23.08.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under sections 302, 201/34 of the Indian Penal Code.
Considering that the petitioners are the parents-in-law
and brother-in-law of the deceased and there is no direct material
against them, it is ordered that in the event of surrender of the
petitioners, named above, within four weeks from the date of receipt
of a copy of this order in connection with Bagen Gola P.S. Case
No.14 of 2011, they 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 the Chief
Judicial Magistrate, Buxar, subject to conditions as laid down under
section 438 (2) Cr. P.C., (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 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 and (iii) That the
2
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.
JA/- (Anjana Prakash,J.)