IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8744 of 2011
1. TALAMOI MARANDI W/O LATE SADHU HANSDA
2. MADHU MURMU S/O LATE MANGAL MURMU
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011 Heard learned counsel for the petitioners and
the state.
The petitioners seek bail in a case instituted
for the offence under Sections 498 and 306/34 of the
Indian Penal Code.
Considering that subsequently charge sheet
was submitted under Section 306 I.P.C., 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 concerned to the
satisfaction of learned Chief Judicial Magistrate,
Katihar in connection with Mansahi P.S. Case No.
70/10, 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 bailor will undertake to
furnish information to the Court about any change in
address of the petitioners. (ii) That the petitioners will
2
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 fails 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 fails to do so on two consecutive dates, their bail
will be liable to be cancelled.
Fahad. ( Anjana Prakash, J.)