High Court Patna High Court - Orders

Baya Chunari @ Khaba Chunari vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Baya Chunari @ Khaba Chunari vs State Of Bihar on 12 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22534 of 2010
              BAYA CHUNARI @ KHABA CHUNARI, SON OF BOIKAN CHUNARI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 12.07.2010 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 120(B), 323, 364, 366 and 376 of the

Indian Penal Code.

It has been submitted that the victim after her

release from the custody of the accused persons, after two days

instituted the case almost more than a month later, even

though, the mother is said to be an eye witness to the

occurrence. Further submission is that the petitioner is in

custody since 6.4.2010 and has no criminal antecedents.

In view of such, 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 to the

satisfaction of Chief Judicial Magistrate, Katihar, in Barsoi P.S.

Case No. 07 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 undertake to furnish

information to the court about any change in 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, he
2

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.)
S.Ali