High Court Patna High Court - Orders

Pushpa Devi vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Pushpa Devi vs The State Of Bihar on 23 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.31717 of 2011
                           Pushpa Devi, wife of Sikender Prasad
                                              Versus
                                     The State Of Bihar
                                  ----------------------------------

2. 23.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 302 and 201 of the Indian Penal Code.

It has been submitted that the petitioner is the wife of

the deceased and her name transpired during investigation from

the confessional statement of the co-accused that she hatched a

conspiracy for the murder of her husband.

Considering the aforesaid, 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 to be fixed by the court concerned to the satisfaction

of Additional Sessions Judge-IV, Gaya, in connection with

Sessions Trial No. 21 of 2011 arising out of Sherghati P.S. Case

No. 148 of 2010, 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 affidavit

shall clearly state that the petitioner is not an accused in any other

case and if he is he shall not be released on bail. (iii) That the

bailor shall also state on affidavit that he will inform the court

concerned if the petitioner is implicated in any other case of similar

nature after his release in the present case and thereafter the court
2

below will be at liberty to initiate the proceeding for cancellation of

bail on the ground of misuse. (iv) 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 cancelled for reasons of misuse. (v) 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.

( Anjana Prakash, J.)
S.Ali