IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24159 of 2010
1. DHARMBIR PASWAN, SON OF RAM AYODHYA PASWAN
2. PINKU KUMARI, DAUGHTER OF HARI PASWAN
Versus
STATE OF BIHAR
-----------
3. 28.09.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Section 306 of the Indian Penal Code.
Considering that it is a case under Section 306 of the
Indian Penal Code, 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 7th Additional Sessions Judge, East Champaran
at Motihari in Sessions Trial No. 236 of 2010 arising out of
Katawa P.S. Case No. 154 of 2009 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 bailor will undertake
to furnish information to the Court about any change in address
of the petitioners. (ii)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
2
ground 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.)
S.Ali