IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30044 of 2011
1. Lalu Mahto son of Ram Udgar Mahto &
2. Anita Devi wife of Ram Udgar Mahto
Versus
The State Of Bihar
-----------
2/ 13.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under sections 302, 201/34 of the Indian Penal Code.
Considering that the petitioner no.2 (Anita Devi) is lady,
let her 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 to be fixed by the court below to the satisfaction of the 3rd
Additional Sessions Judge, Samastipur, in connection with Sessions
Trial No.240 of 2011/ 31 of 2011, subject to the 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 she will receive the police
papers on the given date and be present on date fixed for charge and
if she fails to do so on two given dates and delays the trial in any
manner, her bail will be liable to be cancelled for reasons of misuse,
and (iii) That the petitioner will be well represented on each date
and if she fails to do so on two consecutive dates, her bail will be
liable to be cancelled.
With regard to the petitioner no.1 (Lalu Mahto), call for
carbon copy of the case diary of Ujiarpur P.S. Case No. 11 of 2011
2
(Sessions Trial No. 240 of 2011/31 of 2011) from the court of the 3rd
Additional Sessions Judge, Samastipur, so as to reach this Court
within three weeks next.
Put up on its receipt.
JA/- (Anjana Prakash,J.)