IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32006 of 2011
1. Deoki Mandal, son of Late Tunuk Mandal
2. Bichho Devi, wife of Deoki Mandal
Versus
The State Of Bihar
----------------------------------
2. 26.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offence under Sections 304(B) 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 bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) each with two sureties of the like amount each or
any other surety to be fixed by the court concerned to the
satisfaction of Chief Judicial Magistrate, Lakhisarai, in
connection with Lakhisarai (Ramgarh Chowk) P.S. Case No.
580 of 2010, 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 petitioners. The bailors will undertake to furnish
information to the court about 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 delay the trial in any
2
manner, their bail will be liable to be cancelled for reasons of
misuse, and (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.)
S.Ali