High Court Patna High Court - Orders

Sudhanshu Singh vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Sudhanshu Singh vs The State Of Bihar on 13 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2066 of 2011
                    Sudhanshu Singh son of Late Tripit Narayan Singh
                                        Versus
                                  The State Of Bihar
                                       -----------

3/ 13.07.2011 Heard learned counsel for the petitioner and the State.

By order dated 02.02.2010 and 29.06.2010 passed in Cr.

Misc. 1984 of 2010 and Cr. Misc. No.16136 of 2010 respectively,

the petitioner was refused bail and now the prayer bail has been

renewed on the ground that he is in custody since 16.11.2009.

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 below to the satisfaction of the

Judicial Magistrate, 1st class, Lakhisarai, in connection with Birpur

(Barahiya) P.S. Case No.67 of 2009,subject to the 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 another bailor shall be Pankaj Kumar, brother of

the petitioner. The bailors will undertake to furnish information to

the court about any change in the address of the petitioner, (ii) That

the bailors shall also state on affidavit that they 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
2

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, and (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.

JA/-                                           (Anjana Prakash,J.)