IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28725 of 2011
Geeta Devi wife of Late Chandrakesh Mahto
Versus
The State Of Bihar
-----------
2. 6.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 302, 328 and 120 of the Indian Penal
Code.
It has been submitted that the deceased is the
husband of the petitioner and there is only suspicion cast
against her that she along with her family members had
committed murder of her husband, but there is no direct
evidence with regard to the same.
Considering the same as also that the petitioner
has fair antecedents, 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 concerned to the
satisfaction of learned C.J.M., Gopalganj in connection with
Bishwambharpur P.S. Case No.16 of 2011, subject to the
conditions (i) That one of the 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 petitioner will give an
-2-
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, (iii) That the petitioner will be well represented on
each date if she fails to do so on two consecutive dates, her
bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )