IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32033 of 2011
1. Paudhari Kuwar @ Paudhari Kuer wife of Late Jiut Gond
2. Chhangur Gond, son of Late Jiut Gond
Versus
The State Of Bihar
----------------------------------
2. 28.09.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offence under Sections 304(B)/34 of the Indian Penal
Code.
Considering that the petitioner No. 1 is the mother-
in-law of the deceased, there is no specific overt act alleged
against her, let the petitioner No. 1 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 Chief
Judicial Magistrate, Kaimur at Bhabua, in connection with
Chainpur P.S. Case No. 43 of 2011 (G.R. No. 425 of 2011),
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 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
2
cancelled for reasons of misuse. (iii) That the petitioner will be
well represented on each date and if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
With regard to the petitioner No. 2, call for legible
carbon copy of the case diary of Chainpur P.S. Case No. 43 of
2011 from the court of Chief Judicial Magistrate, Kaimur at
Bhabua, so as to reach this Court within three weeks and put
up after receipt of the same.
( Anjana Prakash, J.)
S.Ali