IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.29623 of 2011
1. Shatrudhan Mahato son of Tulsi Mahato &
2. Bharat Mahato son of Tulsi Mahato ...Petitioners
Versus
The State Of Bihar ....OP
-----------
2/ 12.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek bail in a case instituted for the
offence under sections 302, 201/34 of the Indian Penal Code and
section ¾ of the Dowry Prohibition Act.
It has been submitted that the petitioners are the uncles-
in-law of the deceased and they are not concerned with the day to
day affairs of the deceased.
Considering the same, let the petitioners, above
named, be released on bail on furnishing bail bond of Rs.5,000/-
(five thousand) each with two sureties of the like amount each or
any other surety to be fixed by the court below to the satisfaction of
the Chief Judicial Magistrate, Bettiah, West Champaran, in
connection with Gaunaha P.S. Case No.52 of 2010, subject to the
conditions (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 will give an undertaking that
they will receive the police papers on the given date and be present
on date fixed for charge and if they fail to do so on two given dates
and delay the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse, and (iii) that the petitioners will be
2
well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
JA/- (Anjana Prakash,J.)