IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35261 of 2010
SHIV SHANKAR SHARMA, S/o Vira Sharma.
Versus
THE STATE OF BIHAR
-----------
03. 25.11.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Section 302/34 of the Indian Penal
Code and later on charge-sheet was submitted under
Section 3(1)(x) of S.C./S.T. (POA) Act.
Considering that the occurrence took place in
the midst of an altercation and the assault was not
intentional and the petitioner has fair antecedent, 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 Sub-Divisional Judicial
Magistrate, Bikramganj, Rohtas at Sasaram in connection
with Karakat P.S. Case No. 72 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 affidavit shall clearly state that the
petitioner is not an accused in any other case and if he is
2
he shall not be released on bail. (iii) That the bailor shall
also state on affidavit that he will inform the court
concerned if the petitioner is implicated in any other case
of similar nature after his release in the present case and
thereafter the court below will be at liberty to initiate the
proceeding for cancellation of bail on the ground of
misuse. (iv) That the petitioner will give an undertaking
that he will receive the police 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. (v)
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/-