IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 26878 of 2011
1. Najamun Neha @ Nasmun Nesha, W/o Ali Hussain, R/o
Vill. Malahi Tola, P.S. Tharaha, Distt. West Champaran.
2. Naimul Nessa, W/o Raja Hussain, R/o Vill. Malahi Tola,
P.S. Tharaha, Distt. West Champaran.
Versus
1. The State of Bihar
----------------
02. 08.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 304B and 120B of the
Indian Penal Code and Sections 3/4 of D.P. Act.
Considering that the petitioners are ladies and
were not named in the First Information Report, let the
petitioners, above named be released on anticipatory bail
in the event of arrest or surrender before the learned
Court below within a period of four weeks from the date of
receipt of the order on furnishing bail bonds of Rs.
5,000/- (Five Thousand) each with two sureties of the like
amount each or any other surety as fixed by the Court to
the satisfaction of Additional Chief Judicial Magistrate,
Bagaha, West Champaran in connection with Thakaraha
P.S. Case No. 15 of 2011 subject to the conditions as laid
down under Section 438(2) of the Code of Criminal
Procedure as also subject to the following conditions:- (i)
That one of the bailors will be a close relative of the
petitioners who will give an affidavit giving genealogy as to
2
how he is related with the petitioners. The bailor will also
undertake to inform the Court if there is 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
delays the trial in any manner, their bail will be liable to
be cancelled for reasons of misuse. (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.
(Anjana Prakash, J.)
Vikash/-