IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21340 of 2010
MD.AKHTAR @ MD.AKHTAR HUSSAIN @ AKHTAR JALIL ANSARI S/O LATE JALIL ANSARI
Versus
STATE OF BIHAR
-----------
2. 29.6.2010 Heard learned counsel for the petitioner and
the informant as also the State.
The petitioner seeks bail in a case
instituted for the offence under sections 304 (B),
498 A, 120 (B)/34 of the Indian Penal Code.
It has been submitted that the present
complaint was instituted 4 months after the
occurrence, alleging therein that the daughter of
the complainant/ informant was killed by in laws.
It has been submitted that in fact the deceased died
in an accidental fired due to bursting of stove and
she was removed to the hospital, where the
statement of the petitioner was recorded.
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 the Chief
Judicial Magistrate, Ara, in connection with
Koilwar, P.S. case no. 28/2010, subject to the
2
conditions, (i) That one of the bailor 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 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 and delays the trial in any manner, his bail
will be liable to be cancelled for reasons of misuse.
Fahad. ( Anjana Prakash, J.)