IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19999 of 2010
1. RAM AYODHYA SINGH SON OF LATE RAM RIJHAN SINGH
2. RAM KUNWAR, SON OF RAM AYODHYA SINGH
Versus
STATE OF BIHAR
-----------
2. 14.6.2010 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted for
the offence under section 302/34 of the Indian Penal Code.
Even though the allegation in the First Information Report is
that the daughter of the informant, who was married in 1999, was
done to death by her in-laws in January 2008, but there are documents
to suggest that in fact the deceased has died on account of accidental
fire in the house, in which transaction even the husband of the
deceased and his uncle sustained burn injuries. After the death of the
deceased, her death certificate was also granted by the authorities and
she was cremated according to Hindu Rites.
In view of such, in the event of surrender of the petitioners,
named above, who are the father in law and the brother in law of the
deceased respectively within four weeks from today in connection
with Naubatpur P.S. Case No. 33 of 2008 they shall be released on
anticipatory bail on furnishing bail bonds of Rs. 5,000/- (five
thousand) each two sureties of the like amount each to the satisfaction
of the Addl. Chief Judicial Magistrate, Danapur, subject to the
conditions as laid down under Section 438 (2) Cr.P.C. and (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
-2-
petitioners. The bailors will undertake to furnish information to the
court about any change in the address of the petitioners, (ii) that the
petitioners shall undertake to be represented on the first date after
cognizance and in case they fail to do so, their bail bond shall be liable
to be cancelled, (iii) that the petitioners will give an undertaking that
they will receive the police papers on the given date and be present on
the date fixed for charge and if they fail to do so on two given dates
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse and (iv) 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.
Narendra/Fahad ( Anjana Prakash, J. )