IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26405 of 2010
RANJEET SAO S/O RAMBRIKSHA SAO
Versus
STATE OF BIHAR
-----------
2. 09.08.2010 Heard learned Counsel for the petitioner, learned
counsel for the State and the Informant.
The petitioner seeks bail in a case instituted for the
offence under Sections 304 (B)/201/34 of the Indian Penal
Code.
It has been submitted that even though in the First
Information Report the allegation is that the deceased was
murdered for ends of dowry but during investigation it
transpired that in fact it was a case of accidental burn injury
and she was taken to the hospital, Nawadah from there she was
referred to P.M.C.H but she died on way.
In view of such, 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 to the
satisfaction of learned Fast Track Court- III Nawada, in
connection with Nawada Town P.S. Case No. 392/2009, S.T.
No. 60/2010/15/2010, subject to the conditions, (i) That one
of the bailors will be a close relative of the petitioner who
-2-
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 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.
Fahad. ( Anjana Prakash, J. )