High Court Patna High Court - Orders

Chandan Kumar vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Chandan Kumar vs State Of Bihar on 6 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20943 of 2010
               CHANDAN KUMAR, S/o Ram Prawesh Singh.
                                Versus
                         THE STATE OF BIHAR
                               -----------

03. 06.10.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offences under Sections 304B and 201/34 of the

Indian Penal Code.

Considering that an independent witness during

investigation stated that the deceased had herself

committed suicide, 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 as fixed by the Court to the

satisfaction of Sub-Divisional Judicial Magistrate, West

Muzaffarpur in connection with Kathaiya P.S. Case No. 19

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 also undertake to

inform the Court if there is any change in the address of

the petitioner. (ii) That the petitioner will give an

undertaking that he will receive the police 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
2

any manner, his bail will be liable to be cancelled for

reasons of misuse. (iii) 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.)
Vikash/-