IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28357 of 2011
Chinta Kumar Sinha @ Nurse Chinta Devi W/o Ishwari Mahto
Versus
The State Of Bihar
-----------
2. 19.9.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a case
registered under Sections 314 and 315 of the Indian Penal
Code.
Considering the nature of allegations, let the
petitioner above named be released on anticipatory bail in the
event of arrest or surrender before the learned court below
within a period of 12 weeks from today in connection with
Lakhisarai (Kabaiya) P.S. case No.287 of 2011 on furnishing
bail bonds of Rs.10,000/- (Ten thousand) with two sureties of
the like amount each to the satisfaction of C.J.M., Lakhisarai,
subject to the conditions as laid down under Section 438(2) of
the Code of Criminal Procedure as also conditions (i) That
one of the bailor shall be the son of the petitioner and the
other bailor 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 undertake to furnish information
to the Court about any change in address of the petitioner. (ii)
That the affidavit shall clearly state that the petitioner is not an
accused in any other case and if he is he shall not be
released on bail, (iii) That the bailor shall also state on
-2-
affidavit that he will inform the court concerned if the petitioner
is implicated in any other case of similar nature after his
release in the present case and thereafter the court below will
be at liberty to initiate the proceeding for cancellation of bail
on ground of misuse, (iv) 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 any manner,
his bail will be liable to be cancelled for reasons of misuse, (v)
That the petitioner will be well represented on each date if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
Narendra/ ( Anjana Prakash, J. )