IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8482 of 2011
YADU CHOUDHARY @ JAIDEO CHOUDHARY, S/o Late Hari Choudhary.
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 304B, 120B and 201 of the
Indian Penal Code.
It has been submitted on behalf of the petitioner
that the petitioner is the father-in-law of the deceased and
there is no specific overt act alleged against him.
Considering the same, 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, Rohtas at
Sasaram in connection with Sasaram (Darigaon) P.S. Case
No. 813 of 2010 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 he will receive the police
2
papers on the given date and be present on date fixed
for charge and if he fails to do so on two given dates
and delays the trial in any manner, his bail will be
liable to be cancelled for reasons of misuse. (iii) That
the petitioner will be well represented on each date and if
he fails to do so on two consecutive dates, his bail will be
liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-