High Court Patna High Court - Orders

Butan Singh vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Butan Singh vs The State Of Bihar on 14 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30084 of 2011
                            Butan Singh son of Late Chand Badan Singh
                                               Versus
                                       The State Of Bihar
                                             -----------

2. 14.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 341, 323, 326 and 379 of the Indian

Penal Code.

Considering that no specific overt act is alleged

against the petitioner, 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 to be fixed by the court concerned to the

satisfaction of learned Chief Judicial Magistrate, Bhojpur at

Ara in connection with Udwant Nagar (Gajrajganj) P.S. Case

No.192 of 2010, subject to the conditions (i) That one of the

bailor 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 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 ground of misuse, (iii)
-2-

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, (iv) That the petitioner will be

well represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

It has been submitted that the petitioner is an

accused in one complaint case except the present one, which

fact will be verified by the Magistrate concerned before

releasing the petitioner on bail.

Narendra/                        ( Anjana Prakash, J. )