High Court Patna High Court - Orders

Harikesh Rai @ Harikesh Kumar vs The State Of Bihar & Anr. on 14 October, 2011

Patna High Court – Orders
Harikesh Rai @ Harikesh Kumar vs The State Of Bihar & Anr. on 14 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No. 30991 of 2011
                   Harikesh Rai @ Harikesh Kumar, S/o Bhagwan Rai.
                                           Versus
                                The State of Bihar & Anr.
                              ----------------------------------

02. 14.10.2011 Heard learned counsel for the petitioner,

informant and the State.

The petitioner is apprehending his arrest in a

case registered under Sections 304B and 201 of the

Indian Penal Code.

It has been submitted that after the institution of

the First Information Report the informant retracted from

his earlier statement and stated that the First Information

Report has been instituted in confusion. The counsel for

the informant also supports this fact.

Considering the same, let the petitioner, above

named be released on anticipatory bail in the event of

arrest or surrender before the learned Court below within

a period of four weeks from the date of receipt of the order

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 Chief

Judicial Magistrate, East Champaran, Motihari in

connection with Motihari Muffasil P.S. Case No. 218 of

2009 subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure as also subject
2

to the following conditions:- (i) That one of the bailors will

be a close relative of the petitioners who will give an

affidavit giving genealogy as to how he is related with the

petitioners. The bailor will also undertake to inform the

Court if there is any change in the address of the

petitioners. (ii) 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. (iii) That the petitioners will be well

represented on each date and if they fail to do so on two

consecutive dates, their bail will be liable to be cancelled.

(Anjana Prakash, J.)
Vikash/-