IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28318 of 2011
Rajesh Kumar @ Pappu Singh son of Sri Ram Badan Singh
Versus
The State Of Bihar
-----------
2. 19.9.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is apprehending his arrest in a case
registered under Section 302/34 of the Indian Penal Code.
Considering that the only allegation in the First
Information Report is that there was previously some dispute
between the deceased and the petitioner and they had
quarrelled on account of the same, let the petitioner above
named, who has fair antecedents, 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 Laherisarai P.S. case No.304 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, Darbhanga at Laherisarai, subject to the
conditions as laid down under Section 438(2) of the Code of
Criminal Procedure (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 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 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 if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )