IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26638 of 2010
GULABI DEVI, W/o Amika Prasad.
Versus
THE STATE OF BIHAR
-----------
02. 10.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 304B and 120B/34 of
the Indian Penal Code.
Considering that the petitioner is the mother-
in-law of the deceased and there is no specific overt
act as also that no definite opinion with regard to
cause of death was given by the Doctor, 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 to the
satisfaction of Chief Judicial Magistrate, East
Champaran, Motihari in connection with Muffasil P.S.
Case No. 68 of 2010 subject to the following
conditions:- (i) That one of the bailors 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 also undertake to inform
the Court if there is any change in the address of the
2
petitioner. (ii) That the petitioner will give an
undertaking that he will receive the police papers on
the given date and be present on date fixed for charge
and if he fails to do so on two given dates and delays
the trial in any manner, his bail will be liable to be
cancelled for reasons of misuse. (iii) That the
petitioner will be well represented on each date and if
he fails to do so on two consecutive dates, his bail will
be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-