High Court Patna High Court - Orders

Sabita Devi vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Sabita Devi vs The State Of Bihar on 5 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.22491 of 2011
                             Sabita Devi, wife of Ganesh Kamti
                                            Versus
                                    The State Of Bihar
                                          -----------

2 05.08.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks anticipatory bail in a case

instituted for the offence under Sections 498-A/34 of the Indian

Penal Code.

Considering that the petitioner is the sister-in-law of

the Informant and a lady, let the petitioner in the event of

surrender, named above, within four weeks from the date of

receipt of this order, in connection with Harlakhi P.S. Case No.

84 of 2010, shall be released on anticipatory bail on furnishing

bail bond of Rs. 5,000/- (Five thousand) with two sureties of the

like amount each to the satisfaction of Chief Judicial Magistrate,

Madhubani, subject to 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 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
2

manner, his bail will be liable to be cancelled for reasons of

misuse. (iii) 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.

( Anjana Prakash, J.)
S.Ali