IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30599 of 2011
Rajan Thakur, son of Ashok Thakur
Versus
The State Of Bihar
-----------
2. 16.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Section 498A of the Indian Penal Code and
Sections ¾ of the Dowry Prohibition Act.
Considering that the petitioner is in custody since
9.6.2011, 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 Chief Judicial
Magistrate, Bettiah, Distt. West Champaran, in connection with
Bettiah Town P.S. Case No. 95 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 undertake to
furnish information to the court about 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 cancelled for reasons of misuse. (iii) That the
2
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.
The petitioner volunteers to deposit Rs. 350/-
(Three hundred fifty) per month in the court below firstly within
15 days of his release from jail custody and subsequently by
15th every month which the wife of the petitioner will be at
liberty to withdraw without prejudice the right of the parties. The
court below shall inform the wife of the petitioner about the
present order.
( Anjana Prakash, J.)
S.Ali