High Court Patna High Court - Orders

Chatthi Devi @ Chhathu Devi & Anr. vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Chatthi Devi @ Chhathu Devi & Anr. vs The State Of Bihar on 25 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.25468 of 2011
              1. Chatthi Devi @ Chhathu Devi, W/o Krishna Yadav.
              2. Karu Yadav, S/o Krishna Yadav.
                                         Versus
                                  The State of Bihar
                                   ---------------------

02. 25.08.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 302 and 201/34 of the

Indian Penal Code.

Considering that the petitioners are ladies and

apart from vague motive alleged against them there is no

direct material, 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 Sub-

Divisional Judicial Magistrate, Sherghati, Gaya in

connection with Roshanganj P.S. Case No. 60 of 2007

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 how he is related with the
2

petitioners. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioners. (ii) That the affidavit shall clearly state that

the petitioners are not an accused in any other case and if

they are they shall not be released on bail. (iii) That the

bailor shall also state on affidavit that he will inform the

court concerned if the petitioners are implicated in any

other case of similar nature after their release in the

present case and thereafter the court below will be at

liberty to initiate the proceeding for cancellation of bail on

the ground of misuse. (iv) 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. (v) 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/-