High Court Patna High Court - Orders

Saroj Devi vs The State Of Bihar on 15 September, 2011

Patna High Court – Orders
Saroj Devi vs The State Of Bihar on 15 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.28018 of 2011
                         Saroj Devi w/o Jainendra Kumar Sinha
                                        Versus
                                  The State Of Bihar
                                       -----------

2/ 15.09.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under sections 414 of the Indian Penal Code.

Considering that the petitioner is a lady and being owner

of the truck has been involved in the present occurrence wherein

Aluminum wire was recovered loaded on the truck, it is ordered that

in the event of surrender of the petitioner, named above, within four

weeks from the date of receipt of a copy of this order in connection

with Chandi P.S. Case No.35 of 2011, she 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 the Additional Chief Judicial Magistrate, Hilsa,

Nalanda, 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 bailors will undertake to furnish

information to the court about any change in the address of the

petitioner, (ii) That the affidavit shall clearly state that the petitioner

is not an accused in any other case and, if she is, he shall not be

released on bail and further the petitioner shall undertake to be

represented on the first date after cognizance if the investigation in

the case is still pending and in case she fails to do so, her bail bond
2

will be liable to be cancelled (iii) That the bailors shall also state on

affidavit that they will inform the court concerned if the petitioner is

implicated in any other case of similar nature after her release in the

present case and thereafter the court below will be at liberty to

initiate the proceeding for cancellation of bail on the ground of

misuse, (iv) That the petitioner will give an undertaking that she will

receive the police papers on the given date and be present on date

fixed for charge and if she fails to do so on two given dates and

delays the trial in any manner, her bail will be liable to be cancelled

for reasons of misuse and (v) That the petitioner will be well

represented on each date and if she fails to do so on two consecutive

dates, her bail will be liable to be cancelled.

JA/-                                            (Anjana Prakash,J.)