IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No. 20846 of 2011
Indal Das, S/o Bindeshwar Das.
Versus
The State of Bihar
--------------------
05. 21.11.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offences under Sections 447, 323, 337 and 504/34 of
the Indian Penal Code and later on Section 302 IPC has
been added.
Considering that there is a counter-version with
regard to the occurrence and the deceased died after five
days of the same as also that the petitioner is in custody
since 12.02.2011 without any criminal antecedents and
charges have been framed, 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 Additional Sessions Judge, F.T.C.-I, Gaya
in connection with Sessions Trial No. 36 of 2011 arising
out of Konch P.S. Case No. 78 of 2007 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 the father of the petitioner.
2
The bailor will also undertake to inform the Court if there
is any change in the address of the petitioner. (ii) That the
affidavit shall clearly state that the petitioner is not an
accused in any 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 the ground 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.)
Vikash/-