IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.45282 of 2010 1. PRABHU SAHNI, S/o Ganesh Sahni. 2. Halchal Sahni, S/o Laldhari Sahni. Versus THE STATE OF BIHAR -----------
02. 17.03.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offences under Sections 304B and 201/34 of the
Indian Penal Code.
Considering that the petitioners are the brothers-
in-law of the deceased and there is no specific overt act
alleged against them as also that after a full race trial the
husband was acquitted, let the petitioners, above named
be released on bail on furnishing bail bonds of Rs. 5,000/-
(Five Thousand) eacg with two sureties of the like amount
each or any other surety as fixed by the Court to the
satisfaction of Additional Sessions Judge, F.T.C.-IV,
Begusarai in connection with S.Tr. No. 871 of 2010
arising out of Chandpura P.S. Case No. 46 of 2009 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 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
2
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 and if
they fail to do so on two consecutive dates, their bail will
be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-
Leave a Reply