High Court Patna High Court - Orders

Deoki Devi vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Deoki Devi vs The State Of Bihar on 19 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.34471 of 2011
                        Deoki Devi wife of Shri Chhataru Mahto
                                        Versus
                                 The State Of Bihar
                                      -----------

2/ 19.10.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 498-A, 323, 324, 328/34 of the Indian Penal

Code.

Considering that the petitioner is the mother-in-law of

the informant and there is no specific overt act alleged against her,

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 to be fixed by the court below to

the satisfaction of the Chief Judicial Magistrate, Nalanda, in

connection with Sohsarai P.S. Case No.90 of 2011, subject to the

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 bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) That the petitioner will give an undertaking that she

will receive the police papers on the given date and be present on

date fixed for charge and if she fails to do so on two given dates and

delays the trial in any manner, her bail will be liable to be cancelled

for reasons of misuse, and (iii) That the petitioner will be well

represented on each date and if she fails to do so on two consecutive

dates, her bail will be liable to be cancelled.

          JA/-                                                 (Anjana Prakash,J.)