IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 29909 of 2011
1. Chandrawati Devi, W/o Tilak Chand Singh @ Triloki Nath
@ Trilok Chand Singh.
2. Tilak Chand Singh @ Triloki Nath @ Trilok Chand Singh,
S/o Late Lalji Singh.
Versus
The State Of Bihar
-----------------
02. 29.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 304B and 201/34 of the
Indian Penal Code.
Considering that the petitioners are the parents-
in-law of the deceased and there is no specific overt act
alleged against them, let the petitioners, above named be
released on anticipatory bail in the event of arrest or
surrender before the learned Court below within a period
of four weeks from the date of receipt of the order on
furnishing bail bonds of Rs. 5,000/- (Five Thousand) each
with two sureties of the like amount each or any other
surety as fixed by the Court to the satisfaction of Chief
Judicial Magistrate, Patna in connection with Phulwari
Sharif P.S. Case No. 82 of 2011 subject to the conditions
as laid down under Section 438(2) of the Code of Criminal
Procedure as also subject to the following conditions:- (i)
That one of the bailors will be a close relative of the
petitioners who will give an affidavit giving genealogy as to
2
how he is related with the petitioners. The bailor will also
undertake to inform the Court if there is 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
delays the trial in any manner, their bail will be liable to
be cancelled for reasons of misuse. (iii) That the
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.
(Anjana Prakash, J.)
Vikash/-