High Court Patna High Court - Orders

Kanhaiya Ram & Anr vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Kanhaiya Ram & Anr vs The State Of Bihar on 25 October, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.34844 of 2011
                 1. Kanhaiya Ram son of Late Sarjug Ram &
                 2. Champa Devi wife of Kanhaiya Ram                         ...Petitioners
                                        Versus
            The State Of Bihar                                                        ...OP
                                       -----------

2/ 25.10.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the offence

under sections 498-A, 304-B/34 of the Indian Penal Code and section

¾ of the Dowry Prohibition Act.

Considering that the petitioners are the parents-in-law of

the deceased, who are fairly advanced in age, let them (1.Kanhaiya

Ram & 2. Champa Devi ) 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 below to the

satisfaction of the Chief Judicial Magistrate, Gopalganj, in connection

with Bhorey P.S. Case No.111 of 2011, subject to the conditions (i)

that one of the bailors 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 bailors will undertake to furnish information to the

court about any change in the address of the petitioners, (ii) 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 delay the trial in any manner,

their bail will be liable to be cancelled for reasons of misuse, and (iii)

that the petitioners will be well represented on each date and if they

fail to do so on two consecutive dates, their bail will be liable to be

cancelled.

          JA/-                                              (Anjana Prakash,J.)