IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34631 of 2011
1. Nathuni Ram son of Narsinh Ram
2. Manakiya Devi wife of Nathuni Ram
Versus
The State Of Bihar
-----------
2. 19.10.2011 Heard learned Counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for the
offence under Sections 304B, 498A/34 of the Indian Penal
Code and ¾ of the Dowry Prohibition Act.
Considering that the petitioners are the father-in-
law and mother-in-law of the deceased and there is no
specific overt act alleged against them, let the petitioners
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 to be fixed by the court
concerned to the satisfaction of learned Chief Judicial
Magistrate, Saran at Chapra in connection with Baniyapur
P.S. Case No.165 of 2008, subject to the conditions (i) That
one of the bailor will be a close relative of the petitioners who
will give an affidavit giving genealogy as to how he is related
with the petitioners. The bailor will undertake to furnish
information to the Court about any change in 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
-2-
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 if they
fail to do so on two consecutive dates, their bail will be liable
to be cancelled.
Narendra/ ( Anjana Prakash, J. )