IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17279 of 2010
SHYAM @ SHYAM KUMAR @ CHHOTE @ CHHOTE LAL,
S/o Jhulan Rai @ Military.
Versus
THE STATE OF BIHAR
-----------
03. 02.07.2010 Heard learned counsel for the petitioner and
the State.
The petitioner seeks bail in a case instituted
for the offences under Sections 147, 148, 149, 302
and 120B of the Indian Penal Code and Section 27 of
the Arms Act.
The allegation against the petitioner is that
he along with the other co-accused persons dragged
away the deceased and thereafter co-accused Tutun
Rai shot dead the deceased. It has been submitted
that the petitioner is in custody since 11.02.2010 and
has fair antecedent.
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, Saran at Chapra in connection with
Sonpur P.S. Case No. 03 of 2010 subject to the
following conditions:- (i) That one of the bailors will be
2
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 accused in any 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 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.
(Anjana Prakash, J.)
Vikash/-