IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22659 of 2011
1. Pinki Kumari @ Lakshmi Kumari daughter of Ajay Kumar
2. Radha Kumari daughter of Ajay Kumar
Versus
The State Of Bihar
-----------
2. 27.7.2011 Heard learned Counsel for the petitioners
and the State.
The petitioners seek bail in a case instituted
for the offence under Sections 379 and 411 of the
Indian Penal Code.
Considering that the petitioners are in custody
since 10.3.2011 and have fair antecedents, 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 Railway Judicial Magistrate,
Sonepur, Saran in connection with Sonepur (Hajipur)
Rail P.S. case No.16 of 2011, subject to the conditions
(i) That one of the bailor shall be local since the
belongs to District Saran and the other 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 affidavit shall clearly
-2-
state that the petitioners are not an accused in any
other case and if they are they shall not be released
on bail, (iii) That the bailor shall also state on affidavit
that he will inform the court concerned if the
petitioners are implicated in any other case of similar
nature after their release in the present case and
thereafter the court below will be at liberty to initiate
the proceeding for cancellation of bail on ground of
misuse, (iv) 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, (v) 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. )