IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 25193 of 2011
Hanumant Kumar @ Bablu, S/o Ram Sevak Paswan.
Versus
The State of Bihar
------------------
03. 21.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 304B/34 of the Indian Penal
Code.
It has been submitted that the place of
occurrence reveals that in fact the deceased had
committed suicide since marks of violence were found on
the door as also the bolt was broken suggesting the room
was locked from inside.
Considering the same, 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 as fixed by the Court to
the satisfaction of Chief Judicial Magistrate, Darbhanga at
Laherisarai in connection with Keoti P.S. Case No. 05 of
2011 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 petitioner. (ii) That the petitioner will give an
2
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/-