IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27737 of 2011
1. Ram Binay Sharma, son of Awadh Sharma
2. Usha Devi, wife of Ram Binay Sharma
Versus
The State Of Bihar
-----------
2. 24.08.2011 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offence under Sections 304(B)/34 of the Indian Penal
Code.
Considering that the petitioners are the parents-in-
law of the deceased and no definite cause of death could be
opined by the Doctor after post mortem examination report, let
the petitioners above named, be released on bail on furnishing
bail bond of Rs. 5,000/- (Five thousand) each 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,
Jehanabad, in connection with Shakurabad P.S. Case No. 58
of 2011 subject to the following conditions: (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
petitioners. The bailor will undertake to furnish information to
the court about any change in the address of the petitioners.
(ii)That the petitioners will give an undertaking that they will
receive the police papers on the given date and be present on
date fixed for charge and if they fail to do so on two given dates
2
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse. (iii) 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.
( Anjana Prakash, J.)
S.Ali