IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33095 of 2010
RAMJEE RAI, son of Late Sita Ram Rai ..... Petitioner
Versus
STATE OF BIHAR .... OP
-----------
2/ 01.10.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks bail in a case instituted for the
offence under Sections 304B, 34 of the Indian Penal Code.
Considering that the petitioner is the father-in-law of
the deceased and claims to be separate from the husband of the
deceased , let the petitioner above named, who is in custody since
24.06.2010 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 concerned to the
satisfaction of the Additional Chief Judicial Magistrate, Danapur,
Patna in connection with Maner P.S. Case No.399 of 2009, subject
to the 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 undertake to
furnish information to the court about 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., and (iii) That the petitioner will
-2-
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.
Ashwini/- (Anjana Prakash, J.)