IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 34655 of 2011
1. Nasiran Bibi W/O Sarfuddin R/O Village - Badheyan,
P.S. Ekma, District - Saran.
Versus
1. The State of Bihar
------------------
02. 25.10.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 406, 304B and 201 of the
Indian Penal Code.
Considering that the petitioner is the mother-in-
law of the deceased and during investigation it transpired
that the deceased had committed suicide, 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 Chief Judicial Magistrate,
Saran at Chapra in connection with Ekma P.S. Case No.
110 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 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 she will receive the police papers on the
given date and be present on date fixed for charge and if
2
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. (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.
(Anjana Prakash, J.)
Vikash/-