IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20490 of 2010
KHUSBU DEVI @ KHUSHBHU DEVI @ KHOOSHBU DEVI, DAUGHTER OF
SACHI DAS, WIDOW OF LATE RAMA SHANKAR DUBEY
Versus
STATE OF BIHAR
-----------
2. 16.06.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 364, 302, 201, 34 and 120B of
the Indian Penal Code.
By an order dated 13.4.2009, the petitioner was
refused bail but with liberty to renew his prayer for bail after
one year. The said period has been completed now.
In view of such, 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 to
the satisfaction of Chief Judicial Magistrate, Kaimur at
Bhabhua, in Bhabhua P.S. Case No. 228 of 2006 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 bailors will undertake to furnish information to the court
about 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
2
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 the cancelled.
( Anjana Prakash, J. )
S.Ali