High Court Patna High Court - Orders

Garhan Ram &Amp; Anr vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Garhan Ram &Amp; Anr vs State Of Bihar on 26 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.39571 of 2010
               1. GARHAN RAM, son of late Sagar Ram &
               2. Atwaro Devi, wife of Garhan Ram
                                                                                      Petitioners
                                                       Versus
                   STATE OF BIHAR                                                      OP
                                         -----------

2/- 26.11.2010 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under Sections 323, 341, 325 and 504/34 of the Indian Penal

Code.

Considering that the petitioners are in the custody since

15.09.2010 and all the sections are bailable in nature, let the

petitioners 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 concerned to the

satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in Ara

Mufasil P.S. Case No. 211 of 2010, subject to the 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 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.)
Ashwini/-

2