IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29120 of 2011
Savitri Devi wife of Daroga Mahto
Versus
The State Of Bihar
-----------
2. 8.9.2011 Heard learned Counsel for the petitioner, the
State and the informant.
The petitioner seeks bail in a case instituted for the
offence under Section 302/34 of the Indian Penal Code.
Considering that the petitioner is a lady and
specific overt act has been alleged against co-accused
Daroga Mahto, 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 or any other surety
to be fixed by the court concerned to the satisfaction of
learned Chief Judicial Magistrate, West Champaran at Bettiah
in connection with Bairiya P.S. Case No.46 of 2011, subject to
the conditions (i) That one of the bailor 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 address of the petitioner, (ii) 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, (iii) That the petitioner will be well represented on
-2-
each date if she fails to do so on two consecutive dates, her
bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )