High Court Patna High Court - Orders

Suresh Patel & Ors. vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Suresh Patel & Ors. vs The State Of Bihar on 13 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No. 30548 of 2011
                   1. Suresh Patel, S/o Late Tuni Patel.
                   2. Ram Kumar Patel, S/o Suresh Patel.
                   3. Sesh Kumar, S/o Suresh Patel.
                                           Versus
                                     The State of Bihar
                                       -----------------

02. 13.10.2011 Learned counsel for the petitioner is permitted to

withdraw the application with regard to husband

petitioner No. 2, Ram Kumar Patel.

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.

Considering that the petitioner No. 1 is the

father-in-law and petitioner No. 3 the married brother-in-

law of the deceased and there is no specific overt act

alleged against them, let the petitioners No. 1 and 3,

above named be released on anticipatory bail in the event

of arrest or surrender before the learned Court below

within a period of four weeks from the date of receipt of

the order 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, East Champaran, Motihari in

connection with Sangrampur P.S. Case No. 158 of 2010
2

subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure as also subject

to the following 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 bailor will also undertake to inform the

Court if there is 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 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 and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-