IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24741 of 2011
1. Sanjay Singh @ Ghubar Singh @ Dhubal Singh son of Saryug Singh
2. Dug Singh son of Lalu Singh
3. Bhola Singh son of Lalu Singh
4. Santu Singh son of Lalu Singh
5. Pappu Singh son of Lalu Singh
6. Kundan Singh son of Sambhu Singh
Versus
The State Of Bihar
-----------
2. 16.8.2011 Heard learned counsel for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 147, 148, 149, 341, 323, 504,
379, 324 and 307 of the Indian Penal Code.
Considering that there is a counter version of the
occurrence which took place on the day of Holi and the
injuries sustained on the five injured were simple in nature,
let the petitioners above named be released on anticipatory
bail in the event of arrest or surrender before the learned
court below within a period of 12 weeks from today in
connection with Risiup P.S. case No.17 of 2011 on furnishing
bail bonds of Rs.10,000/- (Ten thousand) with two sureties of
the like amount each to the satisfaction of Chief Judicial
Magistrate, Aurangabad, subject to the conditions as laid
down under Section 438(2) of the Code of Criminal
Procedure as also conditions (i) That one of the bailor will be
a close relative of the petitioners who will give an affidavit
giving genealogy as to how he is related with the petitioners.
-2-
The bailor will undertake to furnish information to the Court
about any change in address of the petitioners. (ii) That the
affidavit shall clearly state that the petitioners are not an
accused in any other case and if they are they shall not be
released on bail, (iii) That the bailor shall also state on
affidavit that he will inform the court concerned if the
petitioners are implicated in any other case of similar nature
after their 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, (iv) That the
petitioners will give an undertaking that they will receive the
police papers on the given date and be present on date fixed
for charge and if they fail to do so on two given dates and
delays the trial in any manner, their bail will be liable to be
cancelled for reasons of misuse, (v) That the petitioners will
be well represented on each date if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )