IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28814 of 2011
1. Shivvarti Devi W/O Satan Das R/O Vill.-Bahurar, P.S.
Nanpur, Distt.-Sitamarhi.
Versus
1. The State of Bihar.
--------------------
02. 06.09.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 302/34 of the Indian Penal
Code.
Considering that the petitioner is a lady and
there is no allegation against her of having assaulted the
deceased, 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 as fixed by the Court to the satisfaction
of Chief Judicial Magistrate, Sitamarhi in connection with
Nanpur P.S. Case No. 92 of 2011 subject to the following
conditions:- (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 also undertake to inform the Court if there is
any change in the 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
2
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 each date and if she
fails to do so on two consecutive dates, her bail will be
liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-