IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28463 of 2010
LALAN SINGH @ LALAN KUMAR SINGH, SON OF RAJKISHORE
SINGH
Versus
STATE OF BIHAR
-----------
3. 26.10.2010 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 323, 324, 341, 452, 307 and 504/34 of
the Indian Penal Code.
By an order dated 15.4.2010, the petitioner was
refused bail vide Cr. Misc. 11733 of 2010 stating therein that it
was being rejected for the present. Thereafter, on 23.8.2010 the
matter was ordered to be listed on 25.10.2010 with the obvious
intent to grant him bail on the said date.
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 to be fixed by the court concerned to
the satisfaction of Chief Judicial Magistrate, East Champaran,
Motihari, in Patahi P.S. Case No. 102 of 2009 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. The bailor
will undertake to furnish information to the Court about any
change in address of the petitioner. (ii)That the bailor shall also
2
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 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 and if he
fails to do so on two consecutive dates, his bail will be liable to
be cancelled.
( Anjana Prakash, J.)
S.Ali