IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 22812 of 2011
Manoj Kumar, S/o Devendar Prasad.
Versus
The State of Bihar
------------------
03. 21.11.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 304B and 201/34 of the
Indian Penal Code.
Considering that there is material in the case
diary to suggest that the deceased had committed suicide
and the petitioner was outside the room where the
deceased was burning, 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 Sub-Divisional Judicial Magistrate,
Sherghati, Gaya in connection with Imamganj P.S. Case
No. 44 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
2
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 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/-