High Court Patna High Court - Orders

Gopal Gupta vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Gopal Gupta vs The State Of Bihar on 25 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.21487 of 2010
              GOPAL GUPTA S/O JAGDISH GUPTA
                             Versus
                     THE STATE OF BIHAR
                            -----------

3. 25.08.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Section 304 B/34 of the Indian

Penal Code.

Considering that even though in the First

Information Report the informant has alleged that his

daughter has been done to death by her in-laws but

during trial he gave conflicting statements, 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 Addl. Sessions Judge I, Supaul in

connection with S.Tr. No. 27/09/180/09 arising out

of Partapganj P.S. Case No. 7/2008, 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
2

petitioner, (ii) That the petitioner will be well

represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be

cancelled.

Fahad.                         ( Anjana Prakash, J. )