High Court Patna High Court - Orders

Satendra Singh @ Shekhar Ji vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Satendra Singh @ Shekhar Ji vs The State Of Bihar on 25 March, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.8548 of 2011
         SATENDRA SINGH @ SHEKHAR JI, S/o Late Nagdeo Singh.
                               Versus
                        THE STATE OF BIHAR
                              -----------

02. 25.03.2011 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 and 427 of the

Indian Penal Code and Sections 3/4 of Explosive

Substance Act.

It has been submitted on behalf of the petitioner

that the petitioner is not named in the First Information

Report and subsequently he was named as one of the

persons who were seen fleeing away from the place of

occurrence.

Considering the same, 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 as fixed by the Court to

the satisfaction of 3rd Additional Sessions Judge, Rohtas

at Sasaram in connection with S.Tr. No. 16 of 2011

arising out of Chutiya P.S. Case No. 09 of 2010 (Tr. No. 09

of 2011) 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 and the other bailor shall be
2

the Samdhi of the petitioner namely Jaishri Singh. The

bailor will also undertake to inform the Court if there is

any change in the 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 the ground of

misuse. (iii) 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.

In view of the antecedents of the petitioner, the

petitioner is directed to appear before the Superintendent

of Police, Rohtas within fifteen days of his release with a

copy of this order and every two weeks thereafter for the

next one year. The conduct of the petitioner will be kept

under watch in this period by the superintendent of

Police concerned and if it is found wanting in any respect,

a report shall be made to the court concerned by him to

initiate a proceeding for cancellation of bail for reasons of

misuse of bail. After reporting to the Superintendent of

Police, a certificate will be filed by the petitioner before

the court concerned.

Vikash/-                                 (Anjana Prakash, J.)