IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38541 of 2010
KAMTA PRASAD PAMARIA, S/o Late Daso Pamaria.
Versus
THE STATE OF BIHAR
-----------
02. 10.11.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 304B of the Indian Penal
Code.
Considering that the petitioner is the father-in-
law of the deceased and claims to be separate in mess, 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, Nalanda at Biharsharif in connection with
Bihar P.S. Case No. 67 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 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
2
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/-