IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22528 of 2011
Suresh Singh @ Kamlesh Singh, son of Bisheshwar Singh
Versus
The State Of Bihar
-----------
2. 05.08.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks anticipatory bail in a case
instituted for the offence under Sections 147,148, 149, 323,
324, 325, 307, 114 of the Indian Penal Code and Section 27 of
the Arms Act.
Considering that the petitioner has been
summoned under Section 319 Cr. P.C., let the petitioner in the
event of surrender, named above, within four weeks from the
date of receipt of this order, in connection with Tarari P.S. Case
No. 85 of 2004 corresponding to Sessions Trial No. 694 of
2007, shall be released on anticipatory bail on furnishing bail
bond of Rs. 5,000/- (Five thousand) with two sureties of the like
amount each to the satisfaction of 4th Additional Sessions
Judge, Bhojpur at Ara, subject to conditions as laid down under
Section 438(2) Cr. P.C., and (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 undertake to furnish information to the court about any
change in the address of the petitioner. (ii) That the affidavit
shall clearly state that the petitioner is not an accused in any
2
other case and, if he is, 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 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.)
S.Ali