IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20308 of 2010
1. SARFUL NESHA WIFE OF GAFFAR MIAN
2. SAIMUL NESHA WIFE OF MUSLIM MIAN
Versus
THE STATE OF BIHAR
------
2. 15.6.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek anticipatory bail in a case
instituted for the offence under sections 341, 447, 323, 324,
307, 379 and 504/34 of the Indian Penal Code.
Considering that the petitioners are ladies and there is
no allegation of assault alleged against them, let the petitioners,
above named, in the event of their surrender within four weeks
from today in connection with Bairia P.S.case No.29 of 2010
shall be released on anticipatory bail on furnishing bail bonds of
Rs. 5,000/- (five thousand) each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Bettiah, District West Champaran, subject to the conditions as
laid down u/s.438(2) Cr.P.C. and (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 bailors will undertake to furnish information to the court
about any change in the address of the petitioners, (ii) that the
petitioners shall undertake to be represented on the first date
after cognizance and in case they fail to do so, their bail bond
shall be liable to be cancelled, (iii) that the petitioners will give
-2-
an undertaking that they will receive the police papers on the
given date and be present on the date fixed for charge and if
they fail to do so on two given dates and delays the trial in any
manner, their bail will be liable to be cancelled for reasons of
misuse and (iv) 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.
Narendra/ ( Anjana Prakash, J. )