IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30381 of 2011
Ram Utar Choudhary son of Late Domi Choudhary
The State Of Bihar
-----------
2. 15.09.2011 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the offence
under Sections 302/34 of the Indian Penal Code.
Considering that the petitioner is the elder brother-in-law of
the deceased and there is no specific overt-act against him as also
mother of the deceased has said that her husband has pressed the neck,
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 below to the
satisfaction of the Additional Chief Judicial Magistrate, Jhanjharpur,
Madhubani in connection with Andhratharhi P.S. Case No. 45 of 2011
subject to the following conditions:
A. 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,
D. 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.
E. That the petitioner will be well represented on each
2
date and if he fails to do so on two consecutive dates, his bail will be
liable to be cancelled.
(Anjana Prakash, J.)
Saif /-