IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28290 of 2010
CHANDESHWARI SHARMA
Versus
STATE OF BIHAR
-----------
2 04.11.2010. Heard learned counsel for the parties.
Petitioner has been made accused in a case lodged for
offence under section 302,120B/34 of the I.P.C.
It is submitted that there is no eye witness to the
occurrence and co accused Sailendra Kumar has already been
allowed bail and petitioner is in custody since 2.1.2010.
In view of the facts and circumstances of the case, let
the petitioner as above be released on bail on furnishing bail bond of
Rs.5000/- (five thousand) with two sureties of the like amount each
to the satisfaction of the Additional Sessions Judge I, Madhepura in
Chousa Puraini Police Station Case No. 03 of 2003, Sessions Trial
No. 87A of 2009.
One of the bailors would be his family member while
another would be a public servant.
Petitioner would not be absent physically for more than
two consecutive dates at a stretch till all non official witnesses are
examined in trial, failing which his bail bond would be cancelled
and he would be taken into custody.
Shashi. ( Samarendra Pratap Singh, J.)