IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22707 of 2010
RAKESH TIWARY @ RAKESH KUMAR TIWARY,
S/o Late Uma Shankar Tiwary.
Versus
THE STATE OF BIHAR
-----------
03. 31.08.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 498A, 328 and
304B/34 of the Indian Penal Code.
It has been submitted that even though in
the First Information Report the allegation is against
the in-laws of the deceased that they had committed
murder for ends of dowry but during investigation it
transpired that the deceased was taken to the
hospital where she died during the course of
treatment.
Considering the same, 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 as fixed
by the Court to the satisfaction of Chief Judicial
Magistrate, Bhojpur at Ara in connection with Ara
Town P.S. Case No. 176 of 2010 subject to the
2
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
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.
(Anjana Prakash, J.)
Vikash/-