High Court Patna High Court - Orders

Jaikant Upadhyay & Anr. vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Jaikant Upadhyay & Anr. vs The State Of Bihar on 21 September, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.28533 of 2011
                          1. Jaikant Upadhyay S/o Sri Ramuna Upadhyay
                          2. Sangita Devi W/o Sri Jaikant Upadhyay
                                                   Versus
                                           The State Of Bihar
                                                 -----------

2. 21.9.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Section 306/34 of the Indian Penal

Code.

Considering that it is a case u/s.306/34 I.P.C. and

there is no positive material that the petitioners, who are the

brother-in-law and sister-in-law respectively, abetted the

deceased to commit suicide, let the petitioners above named

be released on anticipatory bail in the event of arrest or

surrender before the learned court below within a period of 12

weeks from today in connection with Darihat P.S. case No.24

of 2011 on furnishing bail bonds of Rs.10,000/- (Ten

thousand) with two sureties of the like amount each to the

satisfaction of C.J.M., Rohtas, Sasaram, subject to the

conditions as laid down under Section 438(2) of the Code of

Criminal Procedure as also 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 furnish information to

the Court about any change in address of the petitioners. (ii)
-2-

That the petitioners will give an undertaking that they will

receive the police papers on the given date and be present on

date fixed for charge and if they fail to do so on two given

dates and delays the trial in any manner, their bail will be

liable to be cancelled for reasons 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.

Narendra/                        ( Anjana Prakash, J. )