High Court Patna High Court - Orders

Sri Bhagwan Choudhary & Anr. vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Sri Bhagwan Choudhary & Anr. vs The State Of Bihar on 21 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.28523 of 2011
                    1. Sri Bhagwan Choudhary S/o Late Munarik Choudhary
                        2. Panpatiya Devi W/o Sri Bhagwan Choudhary
                                               Versus
                                       The State Of Bihar
                                             -----------

2. 21.9.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 498A, 328, 304B and 201/34

of the Indian Penal Code.

It has been submitted that the petitioners are the

parents-in-law of the deceased and they are separate in

mess.

Considering the same, let the petitioners above

named be released on anticipatory bail in the event of arrest

or surrender before the learned court below within a period of

12 weeks from today in connection with Jehanabad P.S. case

No.103 of 2011 on furnishing bail bonds of Rs.10,000/- (Ten

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Jehanabad, subject

to the conditions as laid down under Section 438(2) of the

Code of Criminal Procedure as also conditions (i) That one of

the bailor 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 bailor will undertake to furnish information

to the Court about any change in address of the petitioners.
-2-

(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 delays the trial in any manner, their bail will be

liable to be cancelled for reasons of misuse, (iii) That the

petitioners will be well represented on each date if they fail to

do so on two consecutive dates, their bail will be liable to be

cancelled.

Narendra/                        ( Anjana Prakash, J. )