IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 30926 of 2011
Hiralal Sah, S/o Late Satan Sah.
Versus
The State of Bihar
------------------
02. 20.09.2011 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.
Considering that the petitioner is the father-in-
law of the deceased and it has been mentioned in the First
Information Report itself that the informant has seen his
sister hanging from the ceiling, 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, Gopalganj in
connection with Uchkagaon P.S. Case No. 62 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
undertaking that he will receive the police papers on the
2
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/-