IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33616 of 2010
1. HIRAMOTI DEVI W/O BAGAD SAH
2. RAJESH SAH S/O BAGAD SAH
Versus
STATE OF BIHAR
-----------
3. 27.10.2010 Heard learned Counsel for the
petitioners and the State.
The petitioners seek bail in a case
instituted for the offence under Sections 304 (B),
201 and 34 of the Indian Penal Code.
Considering that during investigation
it transpired that the deceased had herself
consumed poison, let the petitioners above
named, be released on bail on furnishing bail
bond of Rs. 5,000/-(Five thousand) each with
two sureties of the like amount each or any other
surety to be fixed by the court concerned to the
satisfaction of learned Chief Judicial Magistrate,
Bettiah, West Champaran in connection with
Nautan P.S. Case No. 97/10, subject to the
conditions, (i) That one of the bailor will be a
close relative of the petitioners who will give an
affidavit giving genealogy as to how he is related
with the petitioners. The bailor will undertake to
2
furnish information to the Court about any
change in address of the petitioners. (ii) That the
bailor shall also state on affidavit that he will
inform the court concerned if the petitioners are
implicated in any other case of similar nature
after their release in the present case and
thereafter the court below will be at liberty to
initiate the proceeding for cancellation of bail on
ground of misuse, (iii) That the petitioners will be
well represented on each date if they fail to do so
on two consecutive dates, their bail will be liable
to be cancelled.
Fahad. ( Anjana Prakash, J. )