IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28693 of 2011
1. Surendra Mahto
2. Lal Babu Mahto, all sons of Late Bandhu Mahto
3. Geeta Devi
4. Bachi Devi wife of Surendra Mahto
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 304B and 201/34 of the Indian
Penal Code.
It has been submitted that the petitioners are the
in-laws of the deceased and while the investigation was kept
pending against them the husband of the deceased was put
on trial and acquitted by the Trial Court.
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 Ramgarhwa P.S.
case No.81 of 2010 on furnishing bail bonds of Rs.10,000/-
(Ten thousand) with two sureties of the like amount each to
the satisfaction of Sub Divisional Judicial Magistrate, Raxaul
at Motihari (East Champaran), 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
-2-
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. (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. )