IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21315 of 2010
RAJIA DEVI, W/o Yogi Sah.
Versus
THE STATE OF BIHAR
-----------
02. 28.06.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Section 302/34 of the Indian
Penal Code.
Considering that the petitioner is a lady and
in custody since 04.03.2010 and she is not named in
the First Information Report, 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 to the satisfaction of Additional
Sessions Judge, F.T.C.-V, Begusarai in connection
with S.Tr. No. 296 of 2010 arising out of Cheria
Bariarpur P.S. Case No. 147 of 2009 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
2
undertaking that she will receive the police papers on
the given date and be present on date fixed for charge
and if she fails to do so on two given dates and delays
the trial in any manner, her bail will be liable to be
cancelled for reasons of misuse.
(Anjana Prakash, J.)
Vikash/-